IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33511 of 2010
1. AMAR NATH UPADHAYA
2. SARJU UPADHYA @ SARYU UPADHYAY
-------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
4 19.1.2011 Heard learned counsel for the parties.
There is case and counter case for the
occurrence of the same day in which Sumitra Devi
from the other side received injuries of serious
nature, was taken to hospital and died there.
The submission of learned counsel for the
petitioners is that petitioners are not
assailants of the deceased. Petitioner no.1 is
alleged for causing assault by means of brick to
the informant on his leg and petitioner no.2 is
alleged for pulling Sari of the deceased Sumitra
Devi causing no otherwise injury adding the
seriousness.
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
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
2
Judicial Magistrate, Bhojpur at Ara in
Narayanpur P.S. Case No. 24 of 2010, subject to
the condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)