IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33843 of 2011
1. Laxman Yadav, Son of Sh. Ram Naresh Yadav
2. Pali Yadav, Son of Sh. Basawan Yadav
3. Vishwanath Yadav, Son of Sh. Jagdish Yadav
4. Dwarika Yadav, Son of Late Ram Pati Yadav
All residents of Village-Lalganj, P.S.-Buxar Muffasil, P.O.-
Sondilha, District-Buxar.
.....Petitioners.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Sumant Singh, Advocate.
For the State : APP.
----------------------------------
02/ 16.11.2011 Heard learned Counsel for the
petitioners and learned Counsel for the
State.
With regard to an occurrence dated
22.06.2011, the case has been registered on
06.07.2011 though Fardbeyan was given on
22.06.2011 at P.M.C.H., Patna in which Bharat
Singh has alleged that his son Dharmendra
Kumar was assaulted upon his head by Ashok
Yadav and others including the petitioners.
Submission is that the victim
Dharmendra Kumar was initially admitted at
Sadar Hospital, Buxar and it was reported
that the deceased has received injury on
account of his fall. This fact has come
through Annexure-2. The petitioners are not
the assailant of the deceased and it is
confirmed by the post-mortem examination
2
report.
Considering the facts and
circumstances of the case, the above named
petitioners are directed to be released on
bail on furnishing bail bonds of Rs. 10,000/-
(ten thousand) each with two sureties of the
like amount each to the satisfaction of the
learned Chief Judicial Magistrate/Buxar in
connection with Buxar Muffasil P.S. Case No.
167 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-