High Court Patna High Court - Orders

Nathoon Yadav &Amp; Anr vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Nathoon Yadav &Amp; Anr vs State Of Bihar on 11 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31298 of 2010
                         1. NATHOON YADAV son of late Tribeni Yadav
              2. Raj Kumar Yadav @ Langra @ Raj Kumar son of Budhan Yadav---------
                                            Petitioners.
                                               Versus
                                      STATE OF BIHAR .
                                             -----------

2. 11.10.2010 Heard learned counsel for the petitioners and the State.

Petitioners are alleged for causing assault by means of

lathi. They were allowed bail by lower court itself but now

cognizance is taken for the offence under section 307 of the Indian

Penal Code also. Allegation was taken into consideration by the

learned Sessions Judge who observed about no need of bail to

petitioners as they are on bail but their bail petition is dismissed.

Now only an observation to continue petitioners on bail so granted

to them is sufficient towards end of justice.

This application is accordingly disposed of.

( Mandhata Singh, J.)
Sudip