IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25925 of 2010
1. DEV KUMAR PRASAD YADAV @ DEO KUMAR YADAV S/O
BHAGAT RAI, R/O VILLAGE-KANUNIA, P.S. ADAPUR,
DISTRICT-EAST CHAMPARAN.
2. JAI RAI S/O RAMDHARI RAI, R/O VILLAGE-KATKENWA,
P.S. ADAPUR, DISTRICT-EAST CHAMPARAN.
3. RAM SARAN PRASAD YADAV, S/O LATE RAM AWTAR
YADAV, R/O VILLAGE-KATKENWA, P.S. ADAPUR,
DISTRICT-EAST CHAMPARAN.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 25.08.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
All the three petitioners are named accused in
this case. Petitioners no.1 and 3 carry specific allegation that
at the dictate of Parmila Devi and Bhagwat Rai, non-
petitioners, shot at Sri Niwas Patel and Alok Paswan but the
injury reports of the above two are contrary to the allegations
leveled. Petitioner no.2 carries no specific allegation.
Considering the facts and circumstances, the
three petitioners, in the event of their arrest or surrender
within four weeks from today, are directed to be enlarged on
bail on each of them furnishing bonds of Rs.10,000/- (Rupees
ten thousand) with two sureties of the like amount each to the
satisfaction of the Subdivisional Judicial Magistrate, Raxaul
2
at Motihari, in Adapur P.S. Case no. 80 of 2009, subject to
the conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioners shall remain present on each and every date
before the court below at least for one year or till disposal of
the case, whichever is earlier. If the petitioners fail to remain
present on two consecutive dates without any reasonable
explanation the privilege granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
AAhmad