High Court Patna High Court - Orders

Hari Shankar Yadav &Amp; Ors vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Hari Shankar Yadav &Amp; Ors vs State Of Bihar on 30 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.27172 of 2010
                          1. HARI SHANKAR YADAV
                          2. Saroj Yadav
                          3. Bablu Yadav
                          4. Radha Kishun Yadav
                                               Versus
                                     The STATE OF BIHAR
                                             -----------

2/ 30.08.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

There is case and counter case for the

incident of the same day. Alleged firing though by co-

accused Rama Shankar Yadav did not hit anyone.

Taking that into consideration, prayer of the

petitioners for grant of anticipatory bail is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Gopalpur P.S.

Case No. 12 of 2010, 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 C.J.M., Bettiah

(West Champaran) subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)