High Court Patna High Court - Orders

Ram Awatar Tripathi &Amp; Ors vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Ram Awatar Tripathi &Amp; Ors vs State Of Bihar on 1 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.30088 of 2010
                          1. RAM AWATAR TRIPATHI
                          2. SANTOSH TRIPATHI
                          3. CHHOTELAL TRIPATHI
                                  ------------------- PETITIONERS
                                              Versus
                                     STATE OF BIHAR
                                            -----------

2 1.10.2010 Heard learned counsel for the parties.

There is counter version of the case

also and alleged injuries are simple caused by

hard and blunt substance.

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

Judicial Magistrate, Bhojpur at Ara in Shahpur

P.S. Case No. 98/10, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                      ( Mandhata Singh, J.)