High Court Patna High Court - Orders

Md.Naiyaruzamma &Amp; Anr vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Md.Naiyaruzamma &Amp; Anr vs State Of Bihar on 17 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.24714 of 2010
                        1.  MD.NAIYARUZAMMA son of Shekh Riyazuddin
                  2.    Md. Tabiz Naiyar Son of Md. Nairuramma...........Petitioners
                                                   Versus
                                           STATE OF BIHAR .
                                                 -----------

2. 17.09.2010 Heard learned counsel for the petitioners and the State.

Submission of the learned counsel for the petitioners is

that if there is any fracture that is manufactured in influence of

another son. Further no weapon is used rather complainant was

flung on Chauki. So, assuming the offence under Section 326 of the

Indian Penal Code refusal of anticipatory bail cannot be justified.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/-each with two sureties of the like amount each to the

satisfaction of the Judicial Magistrate Ist class, Purnea in connection

with Complaint Case No.3719 of 2009, subject to the conditions as

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

        Vikash                                              ( Mandhata Singh, J.)