High Court Patna High Court - Orders

Naresh Yadav vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Naresh Yadav vs The State Of Bihar on 14 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.5207 of 2011
                Naresh Yadav, S/o-Harchu @ Hari Yadav, R/o-Vill.-Dhobinia, P.O.-Makha
                Takiya, P.S.-Naugachhia, District-Bhagalpur.           -Petitioner.
                                        VERSUS
                The State of Bihar                                     -Opposite Party.
                                         -----------

02 14.03.2011 The petitioner is in custody in relation to Dolbazza

P.S. Case No.09 of 2008 instituted inter alia under Section 302 of

the Indian Penal Code read with the provisions of the SC/ST Act.

On reading of the F.I.R., it is apparently clear that the

matters relate to a land dispute between red card holders, not

Maoist, and the raiyats. The involvement being the red card

holders.

Be that as it may, let the petitioner above named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees

Ten Thousand) with two sureties of like amount each to the

satisfaction of 1st Additional Sessions Judge, Bhagalpur in

connection with Dolbazza (Naugachhia) P.S. Case No.09 of 2008.

     Trivedi/                             (Navaniti Prasad Singh, J.)