IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21072 of 2010
1. MAYANAND YADAV
2. GIRJANAND YADAV
Versus
STATE OF BIHAR .
-----------
2/ 25/06/2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Considering the nature of allegations under
Sections- 380, 354, 147, 148, 149 and 452 of Indian
Penal Code in a land dispute between the parties let the
petitioners above named be enlarged on bail upon
furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) each along with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Araria in connection with Araria P.S. Case
No.334 of 2009.
KC ( Navin Sinha, J.)