High Court Patna High Court - Orders

Pramod Yadav &Amp; Ors vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Pramod Yadav &Amp; Ors vs State Of Bihar on 12 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.34915 of 2010
                 1 . PRAMOD YADAV s/o Ram Janam Yadav
                 2. Mahesh Yadav s/o Sheo Yadav
                 3. Ram Chander Yadav s/o Nanhak Yadav
                 4. Bindeshwari Yadav s/o Nanhak Yadav
                                     Versus
                                   STATE OF BIHAR
                                   -----------

2 12.10.2010 From plain reading of the FIR it is clear that die to

rivalry altercation took place resulting to the present case.

The petitioners are in custody in relation to Salaiya

P.S.Case no. 10 of 2010 instituted under various Sections of

Indian Penal Code read with Section ¾ of SC/ST (Prevnetion of

Atrocities ) Act.

Considering the aforesaid, let above named

petitioners be released on bail on furnishing bail bond of Rs.

10,000/-(ten thousand) each with two sureties of the like amount

each to the satisfaction of learned CJM., Aurangabad in Salaiya

P.S.Case no.10/2010.

( Navaniti Prasad Singh, J.)
singh