IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22531 of 2010
1. BINOD MANDAL
2. Manjai Mandal
3. Arvind Mandal
4. Fultus Mandal
Versus
The STATE OF BIHAR
------
2/ 09.08.2010 Learned counsel for the petitioners seeks permission to
withdraw the application of petitioner no.1 during the pendency of
the application.
Such permission is accorded.
Accordingly, the application of petitioner no.1 is
dismissed as withdraw.
Heard learned counsel for the petitioners and learned
counsel for the State.
Parties are full-brothers and their family members.
Binod Mandal and Dinesh Mandal are alleged for causing assault by
means of rod and lathi on the head of informant and his daughter.
Sickle is also used but causing injury on finger only. Vague
allegation of assault is made against all the family members
including these petitioners. Theft is ornamental. Both the family
quarreled in a trivial matter of fetching water from the hand-pump.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Lodipur P.S. Case No. 03 of 2010 above named
petitioners no. 2 to 4 shall be released on bail on furnishing bail
2
bond of Rs. 10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of C.J.M., Bhagalpur subject to
the conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)