IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31711 of 2010
1. HARENDRA KUWAR
2. ARUN KUWAR
3. KAMAL KUWAR
4. SHEO JEE KUWAR @ SEHO JEE KUMAR
5. GOPAL KUWAR
------------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 26.10.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that land dispute was there
in between the parties. There was free fighting,
persons from petitioners’ side also received
injuries and none of the injuries to any of the
members of the informant party justifies
intention to kill as all the injuries are found
simple in nature. Theft is ornamental. So there
is no recovery of any of the stolen articles and
abuse in name of caste is vague without
specifying person who really abused in name of
informant’s caste.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
2
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Buxar in Simri P.S. Case
No. 88/10, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)