IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.38697 of 2010
1. SHRI PRASAD SAH
2. Buchia Devi
3. Ranjan Sah
4. Ranjeet Sah
Versus
STATE OF BIHAR
-----------
2/ 25.11.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Submission of the learned counsel for the
petitioners is that parties are neighbours have
differences for different causes. Petitioners have been
alleged for causing assault with intention to kill and
taking away of house hold articles which is super
addition. Injuries are found simple.
Taking that into consideration, prayer of the
petitioners for grant of anticipatory bail 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 Bihra P.S. Case
No. 55 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.,
Saharsa subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)