IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24936 of 2008
RAM AVATAR YADAV @ RAM AUTAR YADAV @ BAUAN & ANR
Versus
STATE OF BIHAR
-----------
2 11.7.2008. Petitioners are named in Phulparas P.S.Case no.218 of 2007
registered for offence under Sections 307 and other allied sections of
the Indian Penal Code including 27 of the Arms Act.
Counsel for the petitioners submits that there is no specific
allegation of overt act against these petitioners. They have simply
been named as accused.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioners namely 1. Ram Avatar Yadav alias Ram
Autar Yadav alias Bauan Yadav and 2. Chhedi Yadav are directed to
surrender before the A.C.J.M.Jhanjharpur, Madhubani within four
weeks from today and on their so surrendering they shall be enlarged
on bail on their furnishing bail bond of Rs.10,000/- (Ten thousand)
each with two sureties of the like amount each to the satisfaction of
A.C.J.M. Jhanjharpur Madhubani in connection with Phulparas
P.S.Case no.213 of 2007 subject to the condition as laid down under
section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-