IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24253 of 2008
1. SIKANDRA YADAV
2. Lalan Prasad
Versus
STATE OF BIHAR
-----------
– – – –
2. 2.7.2008 Heard.
The case is under Sections 307 and
other Sections of the Indian Penal Code as
also Section 3(x) of the Scheduled Castes and
Scheduled Tribes( Prevention of Atrocities)
Act. The story is of assault and there is no
allegation in that behalf against the
petitioners, considering which let the above
named petitioners be directed to be released
from custody on their furnishing bonds each
of Rs. 3,000/-( three thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Nawada in Siardalla P.S.Case No. 20 of 2008.
Kanth
( Dharnidhar Jha, J.)