IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36948 of 2010
1. SHOBHU SINGH
2. GHURPHEKHAN SINGH
Versus
THE STATE OF BIHAR
-----------
02. 05.10.2010 Heard the learned counsel for the petitioner
and learned A.P.P. for the State.
The petitioners, Shobhu Singh and
Ghurphekhan Singh are in custody since 12.06.2010 in
connection with Bhabhua P.S. Case No. 255 of 2010
under Sections 341, 323, 379, 307, 504, 337 and 506/34
of Indian Penal Code.
The allegation is that this petitioner and other
co-accused persons assaulted the wife of the informant
by fists and slaps and thereafter, by bricks and lathi and
pressed the neck with intention to kill her. Thereafter,
they fled away snatching the golden chain and taking
away Rs. 5,000 cash from the informant.
Considering the nature of allegation and period
of detention, I direct the petitioners named above to be
released on bail on furnishing bail bond of Rs. 5,000(Rs.
Five Thousand) with two sureties of the like amount each
to the satisfaction of the Court of learned Chief Judicial
Magistrate, Kaimur(Bhabhua) in connection with Bhabhua
P.S. Case No. 255 of 2010.
( Mungeshwar Sahoo, J.)
Saurabh