IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34614 of 2010
1. AMIRUDIN ANSARI
2. Samsul Haque Ansari @ Samsul Haque
Both sons of late Masadi Ansari, resident of village
Taiyan, P.S. Ramgarh, District Kaimur at Bhabua
.... Petitioners
Versus
STATE OF BIHAR ... Opposite Party
-----------
For the petitioners : Mr. Vikramdeo Singh, Advocate
For the State : Mr. Ansarul Haque, A.P.P.
—-
2 07.10.2010 Heard learned counsel for the petitioners and the
learned A.P.P. for the State.
The petitioners seek bail in a case registered for
offences punishable under Sections 147, 148, 149, 341,
323, 325, 448, 307 and 302 of the Indian Penal Code.
It is submitted on behalf of the petitioners that
altercation took place due to dispute with regard to a
‘lane’ and about six persons alleged to have assaulted
the informant and his family members including the
deceased. The petitioners were also alleged to have
participated in the occurrence. Learned counsel
submits that though it is alleged that six persons have
assaulted, however, there is only one injury upon the
head of the injured which has caused death and there
2
is no specific allegation against these petitioners of
assaulting upon the head the father of the deceased.
In the facts and the circumstances of the case,
the above named petitioners are directed to be released
on bail on their furnishing bail bond of Rs.10,000/-
(Rupees Ten Thousand) each with two sureties of the
like amount each to the satisfaction of the Chief Judicial
Magistrate, Kaimur at Bhabua in connection with
Ramgarh P.S. Case No. 61 of 2010.
Spd/- ( Dr. Ravi Ranjan, J.)