High Court Patna High Court - Orders

Amar Nath Upadhaya &Amp; Anr vs State Of Bihar on 19 January, 2011

Patna High Court – Orders
Amar Nath Upadhaya &Amp; Anr vs State Of Bihar on 19 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.33511 of 2010
                     1. AMAR NATH UPADHAYA
                     2. SARJU UPADHYA @ SARYU UPADHYAY
                         -------------------------- PETITIONERS
                                                 Versus
                                       STATE OF BIHAR
                                              -----------

4 19.1.2011 Heard learned counsel for the parties.

There is case and counter case for the

occurrence of the same day in which Sumitra Devi

from the other side received injuries of serious

nature, was taken to hospital and died there.

The submission of learned counsel for the

petitioners is that petitioners are not

assailants of the deceased. Petitioner no.1 is

alleged for causing assault by means of brick to

the informant on his leg and petitioner no.2 is

alleged for pulling Sari of the deceased Sumitra

Devi causing no otherwise injury adding the

seriousness.

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
2

Judicial Magistrate, Bhojpur at Ara in

Narayanpur P.S. Case No. 24 of 2010, subject to

the condition as laid down under section 438(2)

Cr.P.C.

AI                                ( Mandhata Singh, J.)