IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25101 of 2011
1.Ashok Singh son of Shiv Nandan Singh
2.Uday Singh son of Shiv Nandan Singh
3.Sanjay Singh @ Sanjay Kumar Singh son
of Shiv Nandan Singh
4.Vikash Kumar son of Ashok Singh
All residents of village-Jaitpur Khurd,
P.S.-Bhagwanpur, Dist.-Kaimur at Bhabua.
Versus
The State of Bihar
-----------
2. 29.7.2011. Heard learned counsel for petitioners and learned
counsel for the State.
It is submitted that offence under section 307 of the
Indian Penal Code would not be made out in the back ground of the
fact that occurrence took place due to quarrel between children of
two families and for which case and counter case have been lodged
and furthermore injury report attached with the case diary shows
both injuries sustained by the injured are laceration, bruise, swelling,
abrasion and bite mark to which the doctor opined to be simple in
nature caused by hard and blunt substance.
Taking into consideration the aforesaid submissions, let
the petitioners, namely, 1.Ashok Singh, 2.Uday Singh, 3.Sanjay
Singh @ Sanjay Kumar Singh and 4.Vikash Kumar in the event of
their arrest or surrender before the court below within a period of
four weeks from the date of receipt/communication of the order be
released on bail on furnishing bail bonds of Rs.5,000/- (five
thousand) with two sureties of the like amount each to the
satisfaction of C. J. M., Kaimur at Bhabua in connection with
Bhagwanpur P.S. Case No.34 of 2011.
Md.S. ( Ashwani Kumar Singh, J.)