IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28523 of 2010
1. CHANDAN KUMAR CHOUDHARY
2. Saket Kumar Choudhary @ Sashi Shekhar Choudhary
3. Shubhakar Kumar Choudhary
Versus
The STATE OF BIHAR
------
2/ 17/09/2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioner no.1 is alleged for causing assault by means of
fersa on informant’s head, while petitioners no.2 and 3 are alleged
for causing assault by means of lathi but only two injuries are found
on person of the informant, one on head simple in nature and
another on arm that is grievous may not be taken for intention to kill
for refusal of anticipatory bail.
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 Shambhuganj P.S. Case No. 40 of 2010 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 C.J.M., Banka subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)