IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29294 of 2010
BEYAS SINGH & ORS
Versus
STATE OF BIHAR
-----------
2. 12.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners are apprehending their
arrest in a case registered under Sections 323,
307, 379/34 of the I.P.C.
It is alleged against the petitioners
that they assaulted the complainant’s son on
01.03.2009 and also taken away the articles
like ornaments and clothes. For the occurrence
of 01.03.2009 the complaint was filed on
04.04.2009. Though the petitioners’ side lodged
the complaint against the complainant of the
present case on 04.03.2009. It is further
submitted that the complainant’s son received
the injures hence the delay was caused in
lodging of the F.I.R. Though the certificate as
contained in Annexure-3 reflects that the
complainant’s son was kept on ventilator at
S.G.P.G.I.M.S., Lucknow, with injury on the
left parietal area though the medical
certificate does not reflect that how the
-2-
injury was caused.
Considering the unexplained delay in
lodging of the complaint, the complaint filed
by the petitioners prior in time and the
medical document does not reflect that the
injury to the complainant’s son was actually
caused in the alleged occurrence, let the
petitioners, Beyas Singh, Tetari Devi and Sheo
Kumari be released on bail in the event of
their arrest or surrender before the learned
court below within a period of twelve weeks
from today in connection with complaint case
no. 713 of 2009 on furnishing bail bond of Rs.
10,000/-(Ten Thousand) each with two sureties
of the like amount each to the satisfaction of
the learned J. M., Gopalganj, subject to the
conditions as laid down under Section 438(2) of
Cr. P.C.
U.K. (Dinesh Kumar Singh,J)