IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37174 of 2010
RAM NARESH YADAV @ RAM NARESH SINGH & ORS
Versus
STATE OF BIHAR
-----------
2/ 25.11.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Allegedly, petitioners took away two bags of wheat from
the field of the informant at the point of rifle and gun and furthermore,
they made firings but, admittedly, none has sustained any fire arm
injury.
The contention of learned counsel for the petitioners is that
there is land dispute between the parties and the present case has been
lodged by the informant with exaggerated story and moreover, all the
disputes of parties have already ended with happy note of compromise
which is evident from perusal of annexure 2 of this anticipatory bail
application.
Considering the aforesaid submissions as well as the facts
and circumstances of the case, petitioners, namely, 1. Ram Naresh
Yadav @ Ram Naresh Singh, 2. Raj Kumar Yadav @ Raj Kumar
Singh Yadav, 3. Bansh Narayan Yadav @ Bansh Narayan Singh, 4.
Kanaiya Singh @ Bhola Yadav @ Kanhaiya Singh, 5. Lork Singh
Yadav @ Lorik Singh Yadav @ Lorik Yadav and 6. Shiv Bachan
Yadav @ Shivchan Yadav, in the event of their arrest/ surrender
within 30 days from the date of communication of the order, be
released on bail in connection with Mohaniya P.S. Case no. 107 of
2007 on furnishing bail bond of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
2
Kaimur at Bhabua subject to condition as laid down under section
438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J)