IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28855 of 2010
RAMLALA THAKUR & ORS
Versus
THE STATE OF BIHAR
-----------
02. 09.08.2010 Petitioners are apprehending their arrest in a
case registered under Sections 448, 323, 324, 307, 504,
341, 342, 34 of the I.P.C.
There is specific allegation against Sujeet
Kumar Thakur who assaulted by spade on the head of
Ram Pravesh Thakur causing grievous injury who is not
the petitioner before this Court.
So far as the present petitioners are
concerned, there is general allegation of assault and
there is a case and counter case between the parties.
Considering the aforesaid facts, let the
petitioners namely 1. Ramlala Thakur 2. Rakesh Kumar
Thakur 3. Sarvjeet Thakur 4. Ramesh Kumar Thakur,
in the event of their arrest or surrender before the Court
below within a period of 12 weeks from today, be
released on anticipatory 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.,
Muzaffarpur in connection with Sakra P.S. Case No.
107 of 2010.
Shageer ( Dinesh Kumar Singh, J.)