High Court Patna High Court - Orders

Ashok Rai &Amp; Anr vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Ashok Rai &Amp; Anr vs State Of Bihar on 30 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.26105 of 2010

1.

ASHOK RAI

2.UMESH RAI @ UMESH KUMAR, BOTH SONS OF SHRI ARJUN RAI, RESIDENT OF
VILLAGE NEW BAYPASS RAGHOPUR, P.S. BAKHTYARPUR, DISTRICT PATNA
……..PETITIONERS

VERSUS

THE STATE OF BIHAR
………OPPOSITE PARTY

02/- 30.08.2010 Heard learned counsel for the two petitioners and Additional

Public Prosecutor for the State.

Petitioners are named accused in this case carry allegation

of arriving in a group at the Saw Mill of the informant, where

ceremony related to Vishwakarma puja was going on, assaulted by

butts of the rifles to the informant, his brothers and other inmates. In

spite of all there is nothing specific against either of the petitioners.

There is another case also by way of Bakhtiyarpur P.S. Case No.179

of 2009. It appears that both the sides entered into free fight caused

simple injuries to each other.

Considering the facts and circumstances of the case, in the

event of their arrest/surrender before the court below within four

weeks of receipt of the copy of this order, petitioners, namely, 1.

Ashok Rai and 2. Umesh Rai @ Umesh Kumar, are directed to be

released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand

only) each with two sureties of the like amount each to the satisfaction

of Additional Chief Judicial Magistrate, Barh in connection

Bakhtiyarpur P.S. Case No. 178 of 2009, subject to condition laid
-2-

down under Section 438 (2) of the Criminal Procedure Code with

additional condition to remain physically present before the court

below on each and every date at least for two years or till disposal of

the case whichever is earlier, in case of failure on two consecutive

dates, the liberty shall be deemed to be cancelled.

Praveen                                          (Akhilesh Chandra,J.)