High Court Patna High Court - Orders

Sushil Yadav @ Sushil Kumar &Amp; … vs The State Of Bihar on 17 September, 2010

Patna High Court – Orders
Sushil Yadav @ Sushil Kumar &Amp; … vs The State Of Bihar on 17 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.33437 of 2010
                             SUSHIL YADAV @ SUSHIL KUMAR & ORS
                                                   Versus
                                          THE STATE OF BIHAR
                                                     with
                                   Cr.Misc. No.33444 of 2010
            SANJAY YADAV @ SANJAY KUMAR SAYAN @ SANJAY KUMAR SAJAN
                                & ANR
                                                   Versus
                                          THE STATE OF BIHAR
                                               -----------

2. 17.09.2010. Heard learned counsel for the petitioners

and the State.

The petitioners of Cr. Misc. No. 33437 of

2010 are languishing in custody since 19.10.2010

and in Cr. Misc. No. 33444 of 2010 petitioner

nos. 1 and 2 are in custody since 19.06.2010 and

16.06.2010 respectively in a case registered

under Sections 147, 148, 149, 323, 324, 307 of

the I.P.C. and Section 27 of the Arms Act.

It is specifically alleged against

Bindeshwari Yadav(not petitioner before this

court) of causing Dabia blow(shrap cutting

weapon)on the head of the informant. It is

alleged against all accused persons to have

assaulted three brothers of the informant. It is

also alleged against Viveka Nand Vivek and

Sanjay Yadav that they resorted to fire causing

bullet injury to one Narad Kumar on his leg.

It is submitted by the learned counsel

for the petitioners that there is case and
2

counter case and petitioners’ side also received

injury. The informant’s side have been granted

bail vide Cr. Misc. No. 30936 of 2010 on

24.08.2010. The certified copy of the order has

been produced before this court. Let it be kept

on record.

Considering the fact that there is

general allegation against the petitioners of

assaulting to the informant’s three brothers

except one specific allegation of firing causing

injury on the leg of Narad Kumar, let the

petitioners, Sushil Yadav @ Sushil Kumar,

Maheshwar Yadav, Lahsen Yadav @ Surendra Yadav,

Sanjay Yadav @ Sanjay Kumar Sayan @ Sanjay Kumar

Sajan and Viveka Nand Vivek @ Babloo 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 the

learned C.J.M. Saharsa in connection with

Sonbarsa P.S. Case No. 57 of 2010.

U.K.                                            (Dinesh Kumar Singh,J.)