IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 18257 of 2010
BHOLA YADAV, S/o Late Lakhan Yadav
Versus
THE STATE OF BIHAR
with
Cr. Misc. No. 18270 of 2010
SANJAY YADAV, S/o Dashrath Yadav
Versus
THE STATE OF BIHAR
-----------
3/ 25.06.2010 Since both the applications have arisen out of one and the
same police case, they have been heard together and are being
disposed of by this common order.
Petitioners are accused in a case under Sections 360, 504,
341, 323, 429, 337, 448, 379/34 of the Indian Penal Code and
Section 27 of the Arms Act.
Learned counsel submits that there is a case and counter
case and both sides have sustained injuries. He further submits that
there is no fire-arm injury on the person of the injured.
In the circumstances, petitioners, named above, are
directed to be released on bail on furnishing bail bond of Rs. 5,000/-
(Five thousand) each with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Sheikhpura in
connection with Sheikhpura P.S. case no. 248 of 2009 (G.R. No.
732 of 2009).
(Samarendra Pratap Singh, J.)
Uday/