High Court Patna High Court - Orders

Mithilesh Ray And Ors. vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Mithilesh Ray And Ors. vs The State Of Bihar on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.3421 of 2011
         1. MITHILESH RAY SON OF YOGENDRA RAY
         2. YOGENDRA RAY SON OF SACHIDANAND RAY
         3. MITHU RAY SON OF LALIT RAY
                                                  ----------- PETITIONERS
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 11.03.2011 Heard learned counsels for the petitioners

and the State.

The petitioners are apprehending their arrest

in a case registered under Sections 341, 323, 324, 307

and 504/34 of the Indian Penal Code.

There is accusation of assault against the

petitioners, but, it is submitted that informant has

retracted from his initial version and a compromise

petition has been filed.

Considering the fact that the injuries appear

to be simple and the informant has retracted from his

initial version, let the above named petitioners, be

released on anticipatory bail, in the event of their arrest

or surrender before the learned Court below within a

period of 12 weeks from today, 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
2

Chief Judicial Magistrate, Saharsa in connection with

Nauhatta P.S. Case No. 73/2010, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

One of the bailors will be the informant.

(Dinesh Kumar Singh, J.)
Amrendra/-