High Court Patna High Court - Orders

Sanjay Roy &Amp; Ors vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Sanjay Roy &Amp; Ors vs State Of Bihar on 9 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27945 of 2010
                 1. SANJAY ROY
                 2. SHIVJEE ROY
                 3. SANTOSH ROY @ SANTOSH KUMAR ROY
                 4. BHAGIRATH ROY
                 5. SALEN ROY @ SHAILENDRA KUMAR ROY
                           ------------------------------ PETITIONERS
                                               Versus
                                      STATE OF BIHAR
                                             -----------

2 9.9.2010 Heard learned counsel for the parties.

Petitioners are alleged for causing

assault by means of Lathi and Danda. No doubt

one of such injuries is on head of the informant

but simple in nature mainly co-accused Murari

Roy is alleged for causing firing which

allegedly hit Pintu Yadav.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief

Judicial Magistrate, Begusarai in Bachwara P.S.

Case No. 30/2010, subject to the condition as

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

AI                                                        ( Mandhata Singh, J.)