IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17059 of 2010
1. RAM PRAVESH YADAV
2. Rajeshwar Yadav
3. Ganga Yadav @ Gangai Yadav
4. Sat Narayan Yadav
Versus
STATE OF BIHAR
------
3/ 22.06.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Submission of the learned counsel for the petitioners is
that petitioners though prevented the act of the Police who in name
of investigation was taking bricks of the petitioner in which Police
Official received such injuries which cannot be taken for refusal of
anticipatory bail.
I agree with the submission of the learned counsel for
the petitioners. Accordingly, the prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Basopatti P.S. Case No. 93 of 2009, above named
petitioners shall 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 C.J.M., Madhubani subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)