High Court Patna High Court - Orders

Bindhayachal Singh &Amp; Ors vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Bindhayachal Singh &Amp; Ors vs State Of Bihar on 29 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.32907 of 2010
                              BINDHAYACHAL SINGH & ORS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

02/ 29.10.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

It appears from perusal of the FIR that the informant’s

husband was assaulted by the petitioners with fists and slaps on

account of land dispute and subsequently, they made firings but

admittedly, none of the person has received any fire arms injury.

Considering the aforesaid circumstances, this anticipatory

bail is allowed and it is ordered that the petitioners(Bindhayachal

Singh, Rajesh Kumar Singh, Parash Nath Singh, Indrajeet Singh and

Deepak @ Gabbar Singh) in the event of arrest/ surrender within 30

days from the date of communication of the order be released on bail

in connection with Kochas P.S. Case no. 82 of 2010 on furnishing bail

bond of Rs 10,000/- each with two sureties of the like amount each to

the satisfaction of the CJM, Sasaram, Rohtas subject to condition as

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

      shahid                                               (Hemant Kumar Srivastava,J))