IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34630 of 2010
RAJENDRA YADAV & ORS
Versus
THE STATE OF BIHAR
-----------
2 16.11.2010 Heard learned counsel for the petitioners as well
as learned counsel for the state.
Admittedly, except the penal sections of S.C. &
S.T. (Prevention of Atrocities) Act, all the sections are
bailable in nature. It further appears from the impugned
order of the learned Sessions Judge that the case has
already been compromised between the parties. Moreover,
the cause of occurrence is said to be land dispute.
Considering the aforesaid facts and
circumstances, this anticipatory bail petition is allowed. In
the event of arrest/surrender within 30 days from receipt of
the order, the petitioners, namely, Rajendra Yadav,
Mahadev Yadav, Jagdish Yadav S/o late Monika Yadav and
Jagdish Yadav @ Jagdish Prasad, S/o Late Sevak Yadav,
Rameshwar Yadav @ Lallu and Ram Swaroop Yadav shall
be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) each with two sureties of the like amount
each in connection with Govindpur P.S. Case No. 20 of
2010 to the satisfaction of Chief Judicial Magistrate, Nawada
subject to condition as laid down u/S 438(2) of the Cr.P.C,
AKV/- ( Hemant Kumar Srivastava,J.)