IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35321 of 2011
======================================================
1. Uday Shankar Singh @ Uday Shankar Kumar son of late Balmiki
Singh.
2. Dhananjay Kumar son of Triveni Singh.
3. Chunchun Kumar @ Chunchun Singh son of Triveni Singh.
4. Chunchun Kumar son of Shailendra singh.
5. Chintu Kumar son of Shailendra Singh.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 19-10-2011 Heard learned counsels for the petitioners and the State.
The petitioners are apprehending their arrest in a case
registered under Sections 323, 341, 307, 379 and 501/34 of the
Indian Penal Code.
The accusation is of making assault.
It is submitted that all the injuries have been found to be
simple and there is counter version of the occurrence also and
petitioners’ side also received injuries.
Considering the aforesaid facts, let the above named
petitioners be released on anticipatory bail in the event of their
arrest or surrender before the learned court below within a period
of twelve weeks from today, on furnishing the bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Sheikhpura in connection with Barbigha P.S. Case No. 46/2011
subject to the conditions as laid down under Section 438(2) of
the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-