IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30986 of 2010
1. PRAMOD KUMAR GUPTA SON OF BISHWANATH SAH
2. BISHWANATH SAH SON OF LATE PRAYAG SAH, BOTH RESIDENT
OF VILLAGE NAWADA, P.S. BARAULI, DISTRICT- GOPALGANJ
Versus
STATE OF BIHAR
-----------
2 12.10.2010 A supplementary affidavit has been filed on behalf of
the petitioners.
Heard learned counsel for the petitioners and the
State.
The allegation is of assaulting the father of the
informant by the accused persons.
It is submitted that there is no specific allegation
against the petitioners of assaulting and the allegations,
whatsoever, are omnibus in nature. It is further submitted that
the cause of death is brain hemorrhage caused by hard
substance however there is no allegation of assaulting by hard
substance.
Considering the facts and circumstances of the case,
it is directed that in the event of arrest or surrender within a
period of four weeks from today, let the petitioners, above
named 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 Chief Judicial Magistrate,
Gopalganj in connection with Barauli P.S. Case No. 78 of 2010
subject to the conditions as laid down under Section 438(2) of
the Code of Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)