IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35731 of 2010
MUKESH BHAGAT & ORS
Versus
STATE OF BIHAR
02/ 18.11.2010
Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Allegedly, petitioner no.1 along with two FIR named
accused assaulted the informant’s father whereas petitioner nos. 2 and
3 opened fire and other FIR named accused assaulted the informant
and his brother with lethal weapons.
It appears from perusal of the record that after due
investigation petitioners were not sent up for trial but the learned
Chief Judicial Magistrate took cognizance against these petitioners
also.
Annexure 3 is photostat copy of injury report of Kesho
Yadav who happens to be father of the informant. It appears that
aforesaid injured has received two injuries: one injury on thumb is
said to be grievous in nature whereas other injury is said to be simple
in nature.
In the aforesaid circumstances, petitioners (Mukesh Bhagat,
Fanku Bhagat and Abadhesh Bhagat), in the event of their arrest/
surrender within 30 days from the date of communication of the
order, be released on bail in connection with Pakribarawan P.S. Case
no. 89 of 2007 on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Nawada subject to condition as laid down under section
438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J)
2