IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.31376 of 2011 ====================================================== 1. Dadan Yadav. 2. Hira Yadav, both sons of late Satya Deo Yadav, resident of village Balua Rampurwa, P.S.- Bairiya, District-West Champaran. .... .... Petitioners Versus The State of Bihar .... .... Opposite Party ====================================================== Appearance : For the Petitioners : Mr. Sanjay Kumar no.1, Advocate For the Opposite Party : Mr. Dashrath Mehta, A.P.P. ====================================================== CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 14-10-2011 Heard.
The petitioners apprehend their arrest in a criminal
prosecution registered under Section 307/34 and some allied
offences under the Indian Penal Code.
Learned counsel for the petitioners submits that for the
same occurrence, there is a case and counter case vide Annexures-
1 and 3 respectively. It is submitted that as a matter of fact the
present case is a counter blast of the case lodged earlier from the
side of the petitioners by co-accused Lalan Yadav vide Annexure-
3. It is also submitted that both sides have sustained injuries on
their person. It is further submitted that members of prosecution
party are already on bail in the case lodged from the side of the
2
petitioners vide Annexure-3.
In the aforesaid facts and circumstances, in the event of
their arrest or surrender before the learned court below within a
period of four weeks from today, the above named petitioners are
directed to be released on bail, on furnishing bail bond of
Rs.10,000/-(ten thousand) each with two sureties of like amount
each in connection with Bairiya P.S. Case No. 177 of 2010 to the
satisfaction of learned Chief Judicial Magistrate, Bettiah, West
Champaran, subject to the conditions laid down under Section 438
(2) of the Cr.P.C.
(Birendra Prasad Verma, J)
Devendra/-