IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35283 of 2010
1. SIVAN PRAJAPAT
2. PANKU PRAJAPAT @ RANNA PRAJAPAT
3. RAJENDRA PRAJAPAT
4. RAVI PRAJAPAT
----------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 19.11.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that land dispute is there in
between the parties and there is no
specification as who among the petitioners
abused the informant in name of his caste
otherwise also abuse if is given in sequence to
order killing and giving threatening not to file
any case.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Chief
Judicial Magistrate, Gaya in S.C./S.T. P.S. Case
No. 17/10, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)