IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28531 of 2010
1. DASRATH YADAV
2. Mukesh Yadav
3. Rudal Yadav
4. Soni Yadav
Versus
STATE OF BIHAR
------
2/ 17.09.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
There is case and counter case in between the parties.
Submission of the learned counsel for the petitioners is that the
offence under Section 379 of the I.P.C. is ornamental. General and
omnibus allegations of causing injuries of simple nature is alleged
against petitioner no.1. Co-accused, Mahesh has been alleged for
causing assault on head by means of lathi with no repetition.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Rajoun P.S. Case No. 51 of 2010 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 C.J.M., Banka subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)