IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35229 of 2011
Chano Bind & Ors.
Versus
The State Of Bihar
2. 19.10.2011. Heard learned counsels for the
petitioners, informant and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323, 324,307/34 of the Indian
Penal Code.
The accusation is of assault being
made by seven persons though four injuries
have been found by the doctor out of which
Injury No. 2 being fracture of bone and rest
are simple in nature.
It is submitted by learned counsel
for the petitioners that there is general
accusation against seven persons. There is
counter version on the occurrence also.
Considering the aforesaid facts, let
the petitioners, Chano Bind, Jagatu Bind,
Dharamdeo Bind, Kalaktar Bind and Ghurpat
Bind @ Raghubansh Bind @ Raghubansh Prasad,
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
in connection with Bhabua P.S. Case No. 318
2
of 2011 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 C.J.M.
Bhabua(Kaimur)subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)