High Court Patna High Court - Orders

Karan Yadav &Amp; Anr vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Karan Yadav &Amp; Anr vs State Of Bihar on 8 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.35220 of 2010
         1. KARAN YADAV
         2. Rajkumar Yadav
            Sons of Late Aghnu Yadav, R/o-Village-Alauli,
            P.S.-Alauli, District
                            Versus
                        STATE OF BIHAR
                         -----------

2 08.10.2010 Heard learned counsel appearing on behalf

of the petitioners and the learned counsel

appearing on behalf of the State.

Petitioners are in custody in connection

with Alauli P.S. Case No. 61 of 2010 for the

offence punishable under Sections 147, 148,

149, 323, 307, 302 and 504 of the Indian Penal

Code and 27 of the Arms Act.

Taking into consideration the submission

of learned counsel for the petitioners that the

alleged occurrence is an outcome of an admitted

land dispute between parties and that save and

except that these petitioners have been named

as a member of the group no other overt act has

been assigned to them and that specific

allegations has been made against accused

Chandan Yadav of having fired at the son of the

informant causing instant death, let the

petitioners namely,Karan Yadav and Rajkumar

Yadav be released on bail upon each of them
-2-

individually furnishing bail bonds of

Rs.10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of the

Chief Judicial Magistrate, Khagaria in

connection with Alauli P.S. Case No. 61 of

2010.

(Jyoti Saran, J.)

Bibhash