IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32907 of 2010
BINDHAYACHAL SINGH & ORS
Versus
STATE OF BIHAR
-----------
02/ 29.10.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
It appears from perusal of the FIR that the informant’s
husband was assaulted by the petitioners with fists and slaps on
account of land dispute and subsequently, they made firings but
admittedly, none of the person has received any fire arms injury.
Considering the aforesaid circumstances, this anticipatory
bail is allowed and it is ordered that the petitioners(Bindhayachal
Singh, Rajesh Kumar Singh, Parash Nath Singh, Indrajeet Singh and
Deepak @ Gabbar Singh) in the event of arrest/ surrender within 30
days from the date of communication of the order be released on bail
in connection with Kochas P.S. Case no. 82 of 2010 on furnishing bail
bond of Rs 10,000/- each with two sureties of the like amount each to
the satisfaction of the CJM, Sasaram, Rohtas subject to condition as
laid down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))