IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31298 of 2010
1. NATHOON YADAV son of late Tribeni Yadav
2. Raj Kumar Yadav @ Langra @ Raj Kumar son of Budhan Yadav---------
Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 11.10.2010 Heard learned counsel for the petitioners and the State.
Petitioners are alleged for causing assault by means of
lathi. They were allowed bail by lower court itself but now
cognizance is taken for the offence under section 307 of the Indian
Penal Code also. Allegation was taken into consideration by the
learned Sessions Judge who observed about no need of bail to
petitioners as they are on bail but their bail petition is dismissed.
Now only an observation to continue petitioners on bail so granted
to them is sufficient towards end of justice.
This application is accordingly disposed of.
( Mandhata Singh, J.)
Sudip