IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28656 of 2011
1. Chhabil Thakur, Son of late Nand Kishore Thakur.
2. Karelal Thakur @ Amrit Thakur, Son of late Anandi Thakur.
Both are residents of Mohalla Mayaganj, PS Barari (Kotwali) ---- Petitioners
Versus
The State Of Bihar ---- Opposite Party
-----------
2 26.8.2011 Heard learned counsel for the
petitioners and the counsel appearing on behalf
of the State.
Petitioners are apprehending their
arrest in a case under Sections 307, 506, 341,
354, 323 and 34 of the Indian Penal Code.
The allegation against the petitioners
is that they had assaulted the informant on the
head by means of iron rod and lathi. The
information regarding the nature of the injury
has been reserved.
I accordingly direct that the Court
below may verify the nature of the injury and,
if, it is found that the injuries are simple in
nature, the above named petitioners be released
on anticipatory bail in the event of their
arrest or surrender within a period of six
weeks in connection with Kotwali (Barari) PS
Case No. 212 of 2011 on furnishing bail bonds
of rupees ten thousand each with two sureties
of the like amount each to the satisfaction of
2
the Chief Judicial Magistrate, Bhagalpur,
subject to the conditions laid down under
Section 438(2) of the Cr.P.C.
Sanjay (Sheema Ali Khan, J.)