High Court Patna High Court - Orders

Ram Ekbal Yadav & Anr. vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Ram Ekbal Yadav & Anr. vs The State Of Bihar on 15 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.22660 of 2011
                       1.Ram Ekbal Yadav son of late Musafir Yadav
                       2.Pappu Yadav son of Mahendra Yadav
                             All R/o village-Baliyaban, P.S.-Naubatpur,
                         District-Patna
                                                 Versus
                                          The State Of Bihar
                                               -----------

2 15.7.2011 Heard learned counsel for petitioners and learned

counsel for the State.

Apprehending their arrest in connection with a case

registered for the offence under sections 341, 342, 323, 308 and

504/34 of the Indian Penal Code, petitioners seek bail.

It is submitted on behalf of petitioners that all the

offences except section 308 of the Indian Penal Code are bailable in

nature. Learned counsel for petitioners submits that there is a case

and a counter case and minor scuffle had taken place between the

parties on the eve of ‘Holi’. According to him, offence under section

308 of the Indian Penal Code would not be attracted.

Taking into consideration the fact that apart section 308

of the Indian Penal Code, all other offences are bailable and there is

no serious injury, let petitioners, namely, Ram Ekbal Yadav and

Pappu Yadav in the event of their arrest or surrender before the

court below within a period of four weeks from the date of

communication of the order be released on bail on furnishing bail

bonds of Rs.5,000/- (five thousand) with two sureties of the like

amount each to the satisfaction of A.C.J.M., Danapur in connection

with Naubatpur P.S. Case No.46 of 2011.

Md.S.                                        ( Ashwani Kumar Singh, J.)