IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.38381 of 2010
1. TARUN YADAV
2. Ramautar @ Ramotar Yadav
3. Gaya Yadav
Versus
STATE OF BIHAR
-----------
2/ 10.03.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
For the incident of the same day, earlier Khizarsarai P.S.
Case No. 153 of 2010 for the offence under Section 302 of the
I.P.C. is filed against the informant and his family members for
killing of wife of petitioner no.3. According to the learned counsel
for the petitioners only to create a defence after two days of the
incident, this case is lodged with ornamental allegation of theft
which only is non-bailable offence.
Considering the facts and circumstance of the case,
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 Khizarsarai P.S. Case No. 158 of 2010 above
named petitioner shall be released on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of C.J.M., Gaya subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)