IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.25675 OF 2011
1. KUL DEO YADAV SON OF SURAJ YADAV
2. MAHESH YADAV SON OFLATE DHANIK LAL YADAV
3. SHIVAN YADAV SON OF LATE GANNU YADAV
4. SHIV NARAYAN PANDIT SON OF HARI PANDIT
ALL R/O VILLAGE- HARI RAHA, P.S.- ANDHRA MATH,
DISTRICT- MADHUBANI
VERSUS
THE STATE OF BIHAR
----------------------------------
3 24/10/2011 Heard Mr. Gagan Deo Yadav, learned
counsel for the petitioners and learned APP for the
State.
The petitioners apprehend their arrest in a
case registered under Sections 341, 323, 504, 507,
37, 448/34 of the Indian Penal Code.
Allegation against the petitioners and others
is of causing injury. Specific allegation is against Ram
Ram Pravesh Yadav for causing injury to the
informant. There is counter version of the occurrence
also in which the informant’s side caused grievous
injury to the petitioners’ side. Considering these facts
co-accused Nawal Yadav has been admitted to bail by
this Court vide order dated 3.5.2011 passed in Cr.
Misc. No. 14426 of 2011.
Considering the facts and circumstances of
the case, in the event of arrest or surrender within 20
days from the date of receipt/production of a copy of
this order, the petitioners above named are directed to
2
be released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like
amount each to the satisfaction of the learned
A.C.J.M./concerned Court, Jhanjharpur in connection
with Laukahi P.S. Case No. 15 of 2010, subject to the
condition as laid down under section 438(2) of the
Cr.P.C.
(Shyam Kishore Sharma, J.)
avin