IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35749 of 2010
1. DHARMENDRA YADAV @ SHADHU YADAV
2. RAVINDRA YADAV
3. SUBELAL YADAV
4. MANNU YADAV
Versus
STATE OF BIHAR
-----
03. 24.02.2011 Heard learned counsel for the petitioners and the State.
Firing for demand of ransom is the allegation, but injury
to none. Admittedly, there is no delivery and now parties have
resolved their differences by filing a compromise petition in the
court below.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the 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 the Chief Judicial Magistrate,
Sheikhpura in connection with Ariyari (Kasadh) P.S. Case no.42 of
2010, subject to the conditions as laid down under section 438(2) of
the Cr.P.C.
Vikash (Mandhata Singh, J.)