High Court Patna High Court - Orders

Ashok Yadav &Amp; Anr vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Ashok Yadav &Amp; Anr vs State Of Bihar on 16 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.35352 of 2010
                   1. ASHOK YADAV S/O LATE PANNU YADAV
                   2. DINESH YADAV S/O RAMJATAN
                      YADAV................PETITIONERS.
                            Versus
                               STATE OF BIHAR
                                    -----------

02. 16.11.2010 Heard the learned counsel for the petitioners

and the State.

There is case and counter-case in between

the parties. Iron rod and lathi blow are inflicted on

head also, but inflicting simple injury only.

Having regard to the facts and

circumstances of the case, in the event of arrest or

surrender within a period of one month from the date

of receipt/production of a copy of this order, the above

named petitioners shall be released on bail on

furnishing bail bond of Rs.10,000/-(ten thousand)

each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Gaya in

connection with Complaint Rampur P.S. Case

no.78/2010, subject to the conditions as laid down

under section 438(2) of the Code of Criminal

Procedure.

Vikash                                            ( Mandhata Singh, J.)