IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25732 of 2011
Sadhu Das & Anr.
Versus
The State Of Bihar
-----------
2. 03.08.2011 Heard learned counsel for the petitioner and the State.
The matter relate s to Khizar Sarai P.S.Case No. 228 of
2010 registered for offences u/s 147, 148, 149, 341, 323, 324, 307, 504,
506 and later on Section 302 IPC.
As it appears from the FIR on 29th October 2010 at 6
O’clock a dispute arose in between the deceased and the accused due to
flowing of water of tube-well. From the FIR it appears that Upendra
Das assaulted Umesh Das by iron rod on his head as a result of which
he fell down. No specific allegation has been made against the
petitioners.
It is submitted that similarly situated accused Amirak Das
has been granted bail by this Court vide Cr.Misc.No. 18225 of 2011.
In the facts and circumstances of the case, petitioners (1)
Sadhu Das and (2) Shanti Devi are admitted to bail on their furnishing
bail bond of Rs.10,000/- ( ten thousand) each with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate, in
Khizar Sarai P.S.Case No. 228 of 2010.
(Shivaji Pandey, J)
Jay/