IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33702 of 2010
1. ARVIND KUMAR @ ARVIND KUMAR SAH @ ARVIND KUMAR GUPTA @
ARVIND SAH S/O BHIKHAM SAH,
2. BHIKHAM SAH S/O RAMBACHAN SAH,
3. ROSHAN KUMAR @ BHOLA SAH @ ROSHAWAR, S/O LAXMAN SAH,
4. LACHHUMAN SAH @ LAXMAN SAH, S/O JANKI SAH,
All Residents of Village- Rampur Khajuria, P.S.- Dumariya
Ghat, District-East Champaran.
Versus
THE STATE OF BIHAR
-----------
02 21.12.2010 Heard learned counsel for the
petitioners and the learned counsel for the
State.
From the First Information Report and
the order of the learned Court below, it
appears that there is allegation of specific
assault by petitioner nos. 2 and 3 causing
sharp cutting injuries.
Therefore, the petition for anticipatory
bail on behalf of the petitioners nos. 2 and
3 is rejected. They may surrender before the
Court below and move for regular bail, which
shall be considered on its own merits.
So far as petitioner nos. 1 and 4 are
concerned, there is no specific allegation
against them of having assaulted the
informant’s side causing any specific injury.
2
Therefore, in their respect this
application is allowed. Petitioner nos. 1 and
4 namely, Arviind Kumar @ Arvind Kumar Sah @
Arvind Kumar Gupta @ Arvind Sah, Lachhuman
Sah @ Laxman Sah are directed to appear
before the Court below within four weeks from
today and upon their so appearance the
Court below shall release them 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, East Champaran at
Motihari in Connection with Dumariya Ghat
P.S. Case No. 7 of 2010, subject to the
conditions as laid down under Section 438 (2)
of the Code of Criminal Procedure.
( J. N. Singh,J.)
Safik/