High Court Patna High Court - Orders

Ram Chandra Yadav &Amp; Anr vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Ram Chandra Yadav &Amp; Anr vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21210 of 2008
                              RAM CHANDRA YADAV & ANR
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3 10.7.2008. Heard counsel for the petitioners and the State.

Petitioner no.1 Ram Chandra Yadav is said to have

assaulted with Tengari on the knee of injured and petitioner no.2

Sitaram Yadav assaulted with lathi causing simple injury and the

injury inflicted by Ram Chandra Yadav is found to be grievous.

Considering the aforesaid fact, prayer for anticipatory bail

on behalf of petitioner no.1 Ram Chandra Yadav is rejected.

So far petitioner no.2 Sitaram Yadav is concerned, he is

diriected to surrender before the C.J.M.Madhubani within four weeks

from today and on his so surrendering he shall be enlarged on bail on

his furnishing bail bond of Rs.10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.

Madhubani in connection with Basopatti P.S.Case no.19 of 2008

subject to the condition as laid down under Section 438 (2) Cr.P.C.

(Mridula Mishra, J)
Sss/-