IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40246 of 2010
1. YUGAT YADAV
2. LAXMI YADAV
----------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
3 17.1.2011 Learned counsel for the petitioners
submits that above named petitioner no.1 has
been arrested by the Police, as such, he wants
to withdraw this application as against
petitioner no.1.
Accordingly, this application is
dismissed as withdrawn as against petitioner
no.1.
For petitioner no.2, heard learned
counsel for the parties.
Injuries if any caused with intention
to kill the informant and her son by means of
Lathi by this petitioner is found simple.
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 petitioner no.2 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 Additional Chief
2
Judicial Magistrate, Jhanjharpur, District
Madhubani in Phulparas P.S. Case No. 164 of
2010, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)