IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 4514 of 2011
1 Kameshwar Yadav, son of late Tota Yadav
2 Mukeshwar Yadav, son of late Tota Yadav
3 Sant Lal Yadav, son of Prasad Yadav, residents of village - Fulaiya, P S -
Ramgarh Chowk, District - Lakhisarai - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 22.02.2011 The petitioner is in custody since 20.10.2010 in Lakhisarai
Police Station Case No 311 of 2010 instituted under Section 302 and other
sections of the Indian Penal Code. From the order of the learned
Additional Sessions Judge, Lakhisari rejecting the bail application of the
petitioner, it is apparent that the specific allegations are against co-
accused Balmiki Yadav and Kaleshwar Yadav whereas other petitioners
are merely members of the unlawful assembly.
In the facts and circumstances of the case, the petitioners
abovenamed are directed to be released 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 Chief Judicial Magistrate, Lakhisarai in
Lakhisarai (Ramgarh Chowk) Police Station Case No 311 of 2010.
M.E.H./ (Navaniti Prasad Singh)