IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29332 of 2011
1.Phool Mohamad son of Md. Badu @ Md. Bada.
2.Md. Matim @ Md. Matin son of Batul, both R/o
Village Bhagauti P.S. Bisfi, District Madhubani
........Petitioners.
Versus
The State of Bihar ......................O.P.
----------
3 16.11.2011 Heard learned counsel for the petitioners and the State.
Petitioners are accused in Bisfi P.S. Case No. 168 of
2011 registered under section 307 and other allied sections of the
Indian Penal Code.
Learned counsel for the petitioners submits that
specific allegation of causing injuries by farsa on the head of the
son of the informant has been made against the petitioners but the
injuries caused on their person are simple in nature.
Learned A.P.P. while opposing the prayer for bail has
conceded that injuries are simple in nature which is mentioned in
paragraph 33 of the case diary.
Considering the facts and circumstances of the case,
the above named petitioners are directed to be released on bail on
furnishing bail bond of Rs. 10000/(ten thousand) with two sureties
of like amount each to the satisfaction of C.J.M, Madhubani in
connection with Bisfi P.S. Case No. 168 of 2011.
(Rajendra Kumar Mishra, J)
M.Rahman