IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 5224 of 2011
Ashok Yadav, son of Manager Yadav, resident of village - Chandpur,
P S - Sangrampur, District - East Champaran - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 11.03.2011 The petitioner is in custody since 08.09.2010 in connection
with Sangrampur Police Station Case No 81 of 2010 instituted under
Section 307 and other sections of Indian Penal Code read with the
provisions of Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act. Learned counsel for the petitioner submits that there is
case and counter case being Sangrampur Police Station Case No 82 of
2010 and as per the first information report itself, the matter was neither
pre-planned nor pre-contemplated and the incident took place at the spur
of the moment.
Be that as it may, the petitioner abovenamed is directed to
be released on bail on his furnishing bonds of Rs 10,000/- (Rupees Ten
Thousand) with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, East Champaran at Motihari in Sangrampur
Police Station Case No 81 of 2010.
M.E.H./ (Navaniti Prasad Singh)