IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33251 of 2011
Kamlesh Chaudhary & Ors.
Versus
The State Of Bihar
2. 28.09.2011 Heard Mr. Devendra Kumar learned
counsel for the petitioners and Mr. A.L.
Pandit, learned A.P.P. for the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 147, 148, 149, 324, 307, 506/323
and 341 of the Indian Penal Code.
The accusation is of making assault.
It is submitted by learned counsel
for the petitioners that the occurrence has
taken place on 06.06.2011 whereas the First
Information Report was lodged on 11.06.2011.
There is counter version of the occurrence
also and the injury has been found to be
simple.
Considering the aforesaid facts, let
the petitioners, Kamlesh Chaudhary, Rakesh
Chaudhary, Manoj Chaudhary, Kamal Chaudhary,
Vimal Chaudhary, Binod Chaudhary, Ganga
Chaudhary and Mahesh Chaudhary, be released
on bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
2
connection with Runnisaidpur P.S. Case No.
214 of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand)each with two
sureties of the like amount each to the
satisfaction of the learned C.J.M.
Sitamarhi, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)