IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41258 of 2010
1. JANO SINGH
2. Mahendra Singh
3. Sunil Singh
4. Manoj Kumar
5. Munna Singh @ Munna Kumar Singh
6. Pinku Kumar
7. Guddu Kumar
8. Arun Kumar
9. Niranjan Singh
10. Bablu Kumar @ Bablu Singh
Versus
The STATE OF BIHAR
------
2/ 15.12.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Land dispute is there in between the parties. For the
incident of the same day, case and counter case is there in between
the parties. Specification, if any, is against the petitioner no.2 and
rest petitioners are alleged for causing assault by means of iron rod,
fists and slaps. Two of the injuries are kept reserved, one on wrist
joint and another on frontal region, prima facie appears no
seriousness. A written application is given to lodge the case.
Number of injury is three only.
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 Danapur P.S. Case No. 200 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 like amount
each to the satisfaction of A.C.J.M., Danapur subject to the
2
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)