High Court Patna High Court - Orders

Umeshan Yadav & Anr. vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Umeshan Yadav & Anr. vs The State Of Bihar on 27 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.22539 of 2011
                           1. Umeshan Yadav
                           2. Mulari Devi
                              ------------------------------- Petitioners
                                               Versus
                                      The State Of Bihar
                                             -----------

2 27.7.2011 Heard learned counsel for the parties.

Petitioner no.1 is alleged for causing

assault by means of Lathi along with others

indiscriminate also but a single bruise has been

found on the person of the deceased, found not

fatal rather opinion for cause of death is

reserved, viscera has been sent for chemical

examination.

Petitioner no.2 is alleged for pulling

down the deceased’s hydrocil which is not

corroborated by medical evidence as no injury

has been found on that part of the deceased.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to 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 4th Additional Sessions Judge,

West Champaran in Chautarwa P.S. Case No. 13/11.

AI                                                       ( Mandhata Singh, J.)