High Court Patna High Court - Orders

Ganesh Yadav & Ors. vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Ganesh Yadav & Ors. vs The State Of Bihar on 1 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.22947 of 2011
                          1. Ganesh Yadav
                          2. Kedar Yadav
                          3. Ramdeo Yadav
                          4. Ram Pravesh Yadav
                               --------------------------- Petitioners
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

For the State: Shaheen Begum, APP

———–

2 1.8.2011 Heard learned counsel for the parties.

Assailants are shown six in number

including petitioner no.4 of petitioners. His

involvement is doubted on the ground that six

shots were fired but three injuries are found

on the person of the deceased, the way in which

firing is shot is in the field, while was

chased and to the temple of Surya. In that

circumstance lesser injury than shot may not

favour the alleged assailants including

petitioner no.4 but rest are non-assailants and

difference between the parties is concerning

election of Councillor.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, prayer for bail on behalf of

petitioner no.4 is rejected.

For petitioner nos. 1, 2 and 3, their

prayer for bail is allowed.

2

The above named petitioner nos. 1,2 and

3 are directed to 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 Chief

Judicial Magistrate, Gaya in Chandauti P.S.

Case No. 28/11.

AI                                            ( Mandhata Singh, J.)