IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18914 of 2010
1. AJAY RAI
2. Angad Rai
Versus
STATE OF BIHAR
-----------
3/ 12.07.2010 In view of the order dated 27.05.2010, the
application of petitioner no.1 has already been dismissed
as withdrawn.
Heard learned counsel for the petitioner no. 2
and learned counsel for the State.
For the incident of the same day, there is case
and counter case in between the parties. Offence under
Section 379 of the I.P.C. is said super addition and for the
offence under section 307 of the I.P.C., it is said that the
injury found is of simple nature caused by hard and blunt
substance.
Considering the facts and circumstances of the
case, prayer of the petitioner no.2 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 Brahampur P.S. Case No. 66
of 2010, above named petitioner no.2 shall be released on
bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of C.J.M., Buxar subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)