High Court Patna High Court - Orders

Deep Narayan Yadav &Amp; Anr vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Deep Narayan Yadav &Amp; Anr vs State Of Bihar on 1 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21088 of 2008
                       DEEP NARAYAN YADAV & ANR
                                Versus
                            STATE OF BIHAR
                             -----------

3 1.7.2008 Heard learned counsel for the petitioners

and learned counsel appearing on behalf of the

State.

The petitioners are accused in a case

under section 307 and other sections of the

Indian Penal Code and 27 of the Arms Act.

The occurrence has taken place due to land

dispute in which it is alleged that the

petitioners had fired.

Learned counsel for the petitioners submits

that the injuries are simple in nature. It is

further submitted that petitioners are custody

since 21.2.2008.

Considering the aforesaid facts, after

completing five months in jail custody,

petitioners (Deep Narayan Yadav and Chandra

Kishore Yadav ) are directed to be released on

bail on furnishing bail bond of Rs 10,000/ each

with two sureties of the like amount each to the

satisfaction of the Addl. Sessions Judge FTC No.

IV, Supaul in Sessions Trial no.59/08 arising out

Marouna P.S.Case no.50/01.

(Sheema Ali Khan, J)
-2-

Shahid