IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23902 of 2011
Sudama Devi & Ors.
Versus
The State Of Bihar
with
Criminal Miscellaneous No.24398 of 2011
Lalit Yadav
Versus
The State Of Bihar
with
Criminal Miscellaneous No.24501 of 2011
Khelanand Choudhary
Versus
The State Of Bihar
--------
02/ 01.08.2011 All the above stated petitions arise out of Kusheshwar
Asthan P.S. Case no.108/2011 registered under sections 147, 148,
149, 341, 323, 324, 326, 307, 357, 384, 188, 337, 333, 427, 435 of
the IPC and 3/ 4 of the Damaged to Public Property Act and
accordingly, the above stated petitions are being disposed of by this
common order.
Although petitioners are named in the first information
report with allegation that being members of the mob, they pelted
stones on the police party as a result of which several police
personnels sustained injuries but no specific overt-act has been
attributed against these petitioners.
Taking into consideration the aforesaid facts and
circumstances let, petitioners, Sudama Devi, Swarasati Devi,
Parmila Devi, Bholi Devi @ Sona Devi, Bholi Devi, Raj Kumari
Devi, Lalit Yadav and Khelanand Choudhary, be released on bail
on furnishing bail bonds of Rs 10,000/-each with two sureties of the
like amount each to the satisfaction of the Sub divisional Judicial
-2-
Magistrate, Benipur, Biraul, Darbhanga in Kusheshwar Asthan
P.S. Case no.108/2011.
shahid (Hemant Kumar Srivastava,J)