IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8178 of 2011
MAHARANA SINGH & ANR.
Versus
THE STATE OF BIHAR
-----------
2. 25.3.2011 Heard learned counsel for the petitioners, learned
counsel for the informant and learned counsel for the State.
The appellation appears primarily made in the
F.I.R. against six persons of assaulting the deceased with legs
and fists on the chest and other parts of his body. Two witnesses
examined in paragraphs 6 and 7 of the case diary, as may appear
from paragraph 5 of the rejection order, also appear stating the
assault on deceased Ramanand Singh in the manner as alleged.
There were two injuries recorded by the Doctor holding the
Post-mortem examination and one of the injuries on the parietal
part was found to be the cause of death. There is no specific
material indicating as to who had caused that particular injury,
considering which let both the petitioners, namely, Maharana
Singh and Foto Kumar alias Foto Singh be directed to be
released on furnishing bonds each of Rs. 10,000/-( ten thousand)
with two sureties of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Begusarai, in S. Kamal P.S.Case
No. 191 of 2010.
Kanth ( Dharnidhar Jha, J.)