High Court Patna High Court - Orders

Ram Kriti Yadav @ Raj Kriti Yadav & … vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Ram Kriti Yadav @ Raj Kriti Yadav & … vs The State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.27240 of 2011
                              1. Ram Kriti Yadav @ Raj Kriti Yadav
                              2. Ram Chandra Mandal
                                 -------------------------- Petitioners
                                            Versus
                                    The State Of Bihar
                                           -----------

For the State: Mr. Rajendra Singh Shastri,APP
******

2 23.8.2011 Heard learned counsel for the parties.

Petitioners along with others are

alleged for causing assault upon the deceased

by means of fist and slap for stealing Banana

from petitioners’ orchard. Submission is that

no injury is found in the Post Mortem Report of

alleged nature even and they remained in

custody since 13.6.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to 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 Chief Judicial Magistrate,

Supaul in Supaul P.S. Case No. 262/2010.

AI                                                       ( Mandhata Singh, J.)