IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44548 of 2010
1. RAJESH YADAV
2. DHANO YADAV
3. BINDO YADAV
Versus
THE STATE OF BIHAR
-----------
02. 19.04.2011 Heard learned counsel for the petitioners and the state.
Abuse in name of ‘Harijan’, if is there then there is no
specification as who among petitioners really abused. A case
earlier was filed by petitioner no.3 against the complainant and
others for uprooting Gram crop from petitioners’ field.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month
from the date of receipt/production of a copy of this order, the
above named petitioners shall 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 the Chief Judicial
Magistrate, Nawada in connection with Nawada (Kadirganj) P. S.
Case No. 301 of 2010, subject to the conditions as laid down under
section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)