IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24753 of 2010
RAM PRAVESH SINGH son of Jag Narain Chaudhary---------Petitioner.
Versus
STATE OF BIHAR .
with
Cr.Misc. No.24103 of 2010
1. JIT CHAUDHARY @ Jit Narain Chaudhary
2. Jyoti Chaudhary son of Shep Prashan Chaudhary
3. Sheo Prasan Chaudhary @ Sheo Parashan Chaudhary------------ -Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 20.9.2010 Learned counsel for the petitioner seeks permission to
make some corrections in the prayer portion of the bail petition of
Cr. Misc. no.24753 of 2010.
Permission is granted.
Heard learned counsel for the petitioners, informant and
the State.
There is counter version of the case by filing Dinara P.S.
case no.83 of 2010 that informant party brutally assaulted accused
persons having fractured injuries also while they are alleged for
coming with these petitioners on a truck tried to crush all the three
motor-cycles and its riders with intention to kill but they jumped
from their motor-cycles and could save themselves from having
injuries. Petitioner of Cr. Misc. no.24753 of 2010 is alleged for
causing firing but with no injuries. Land dispute is there in between
the parties. Apparently appears more fault at informant parties hand
entitling petitioner for anticipatory bail.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
2
petitioners of both petitions 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 S.D.J.M., Bikramganj, Rohtas, in
connection with Dinara P.S. case no.81 of 2010 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip