IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38975 of 2010
1. ASHOK PASWAN.
2. ABHAY PASWAN @ BABLU.
3. KAMLESH PASWAN.
4. HIRA PASWAN.
5. PATI RAJ PAASWAN.
6. SATYENDRA PASWAN. ..........Petitioners.
Versus
STATE OF BIHAR
-----------
2 01.12.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Case and counter case is there for the
incident of the same day. Petitioner nos. 1, 2 and 3
have specific allegation of assault, while petitioner
nos. 4, 5 and 6 general by means of Lathi and Danda,
which according to the learned counsel for the
petitioners is followed by a superadded allegation of
commitment of theft and injuries are opined simple by
the Doctor. Parties have resolved their differences by
filing compromise.
Considering the facts and circumstances 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 Madanpur P.S.
Case No. 126 of 2010 , above named petitioners shall
be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the
2
like amount each to the satisfaction of learned Chief
Judicial Magistrate, Aurangabad subject to the
conditions as laid down under Section 438(2) of Cr.
P.C.
Bhardwaj ( Mandhata Singh, J.)