High Court Patna High Court - Orders

Jagat Bandhu Kumar &Amp; Anr vs State Of Bihar on 20 July, 2010

Patna High Court – Orders
Jagat Bandhu Kumar &Amp; Anr vs State Of Bihar on 20 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.19349 of 2010
                      1.    Jagat Bandhu Kumar S/o Late Gajandhar Prem
                      2.    Preem Sheela Devi W/o Jagat Bandhu Kumar
                                All resident of village Bhadar P.S. Mufassil Khagaria
                                     Dist. Khagaria                   Petitioners
                                                 Versus
                         STATE OF BIHAR                           Opp. Party
                                               -----------

03/ 20.07.2010 Heard learned counsel for the petitioners and the State.

Petitioner no.1 being younger brother of the informant

and petitioner no.2 is the wife of petitioner no.1 are apprehending

their arrest in a case registered under sections 341, 323, 307, 379 and

504/34 of the Indian Penal Code.

Both sides fought for erecting boundary wall in which it is

alleged that petitioner no.1 assaulted with Khanti to the father of the

informant- Naresh Prasad. There is no injury report of Naresh Prasad

on record in the diary. Moreover, the Investigating Officer has

recorded the swelling injury to Naresh Prasad in the diary. So far

petitioner no.2 is concerned, she is alleged to have assaulted with

Khanti to the informant, sister and father of the informant. The injury

reports of the informant and sister of the informant are on record

which suggest simple injuries by hard and blunt substance. The

aforesaid contentions of learned counsel for the petitioners have not

been controverted by learned counsel for the State after going through

the case diary.

Considering the nature of the allegations and the injuries, let

the petitioners in the event of arrest/ surrender within twelve weeks

from today be released on bail in connection with Khagaria (Muffasil)

P.S. Case no. 75 of 2010 on furnishing bail bond of Rs 10,000-/ each
-2-

with two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Khagaria subject to the condition as laid

down under section 438(2) of the Code of Criminal Procedure.

shahid                                          (Dinesh Kumar Singh,J))