IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15407 of 2010
RAM PRAKASH YADAV & ORS
Versus
STATE OF BIHAR
-----------
03. 06.07.2010 Petitioners are apprehending their arrest in
a case registered under Sections 341, 323, 324, 504,
It is submitted by learned counsel for the
petitioners that the police after investigation found
the case false against the petitioners but thereafter
differing with the final form cognizance has been
taken.
Learned counsel for the informant submits
that there are grievous injuries to the informant and
the final form has been submitted contrary to the
materials on record.
Considering the fact that the police after
investigation found the case false and submitted final
form, let the petitioners namely 1. Ram Prakash
Yadav 2. Pramod Yadav @ Pramod Kumar Yadav 3.
Murari Yadav, in the event of their arrest or surrender
before the Court below within a period of 12 weeks, be
released on anticipatory 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
2
Judicial Magistrate, Khagaria in connection with
Morkahi P.S. Case No. 35 of 2009, G.R. No. 834/09.
Shageer ( Dinesh Kumar Singh, J.)