High Court Patna High Court - Orders

Gholtu Yadav &Amp; Anr vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Gholtu Yadav &Amp; Anr vs State Of Bihar on 9 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24064 of 2008
                                    GHOLTU YADAV & ANR
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2 09/07/2008 Heard learned counsel for the petitioners, learned counsel

representing the State and learned counsel appearing on behalf of the

informant.

The petitioners are accused of a case registered under sections

341, 323, 324 and 307/34 of the Indian Penal Code.

On account of claim and counter claim over a she goat the

informant’s father, brother and his family members were assaulted by

the petitioners.

Submission is that there is case and counter case. Counter case

has been filed with regard to the occurrence of the same date and time

and place of occurrence vide Annexure-2 on the fard beyan of Gholtu

Yadav (petitioner No. 1). Injury report of the informant’s father has been

annexed as Annexure-4/B and according to that the injury was simple.

It appears that there was free fighting between the both sides.

Considering the facts and circumstances of the case, the

petitioners Gholtu Yadav and Umesh Yadav are directed to be released

on bail on furnishing of bail bonds of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of the C.J.M.,

Araria in connection with Forbesganj (Simraha) P.S. Case No. 224 of

2008.

avin.                                               (Shyam Kishore Sharma, J.)