IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26105 of 2010
1.
ASHOK RAI
2.UMESH RAI @ UMESH KUMAR, BOTH SONS OF SHRI ARJUN RAI, RESIDENT OF
VILLAGE NEW BAYPASS RAGHOPUR, P.S. BAKHTYARPUR, DISTRICT PATNA
……..PETITIONERS
VERSUS
THE STATE OF BIHAR
………OPPOSITE PARTY
02/- 30.08.2010 Heard learned counsel for the two petitioners and Additional
Public Prosecutor for the State.
Petitioners are named accused in this case carry allegation
of arriving in a group at the Saw Mill of the informant, where
ceremony related to Vishwakarma puja was going on, assaulted by
butts of the rifles to the informant, his brothers and other inmates. In
spite of all there is nothing specific against either of the petitioners.
There is another case also by way of Bakhtiyarpur P.S. Case No.179
of 2009. It appears that both the sides entered into free fight caused
simple injuries to each other.
Considering the facts and circumstances of the case, in the
event of their arrest/surrender before the court below within four
weeks of receipt of the copy of this order, petitioners, namely, 1.
Ashok Rai and 2. Umesh Rai @ Umesh Kumar, are directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand
only) each with two sureties of the like amount each to the satisfaction
of Additional Chief Judicial Magistrate, Barh in connection
Bakhtiyarpur P.S. Case No. 178 of 2009, subject to condition laid
-2-
down under Section 438 (2) of the Criminal Procedure Code with
additional condition to remain physically present before the court
below on each and every date at least for two years or till disposal of
the case whichever is earlier, in case of failure on two consecutive
dates, the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra,J.)