IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.497 of 2011
1. BENI SINGH, SON OF LATE BHIKHAN SINGH
2. MANISH KUMAR, SON OF SRI DIPANARAYAN SINGH
Versus
THE STATE OF BIHAR
-----------
02 09.02.2011 Heard learned counsel for the petitioners as well
as learned Public Prosecutor for the State.
Petitioners seek their bail in connection with
Chautham P.S. Case No. 108 of 2010 registered under Section
307 and other minor sections of the Indian Penal Code.
There is allegation against the petitioners that
they assaulted the injured with lathi, as a result, of which she
sustained head injury. Annexure-3 series to this petition reveal
that injured has received altogether three injuries on her person
and she has received only one injury on her head and the said
injury is said to be grievous in nature but it is not clear as to
who is the author of aforesaid head injury because there is
omnibus allegation of assault against both the petitioners.
Considering the aforesaid facts and
circumstances as well as submissions of the parties above
named petitioners are directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Khagaria in connection with above stated
Chautham P.S. Case No. 108 of 2010.
Shahzad (Hemant Kumar Srivastava, J )