IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34309 of 2011
======================================================
1. Paras Verma @ Paras Sah
2. Rambali Verma
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
2 13-10-2011 Heard learned counsels for the petitioners and the
State.
The petitioners are languishing in custody since
29.07.2011 in a case registered under Sections 147, 148, 149,
323, 324, 325, 307, 379 and 504 of the Indian Penal Code.
It is alleged that the accused persons assaulted the
informant’s side. The specific accusation against petitioner
no.1 is to have made assault with farsa on the informant’s
brother namely Dhanushdhari Kushwaha. The injury report of
Dhanushdhari Kushwaha has been brought on record which
suggests three lacerated injuries, out of which injury no.2 has
been found to be grievous on the hand. There is counter
versions of the occurrence also and the petitioners’ side have
also received injuries.
Considering the aforesaid facts, let the above named
petitioners 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 the learned Additional
Chief Judicial Magistrate, Bagaha in connection with
Dhanaha P.S. Case No. 87 /2011.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-