High Court Patna High Court - Orders

Bishwambhar Jha &Amp; Ors vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Bishwambhar Jha &Amp; Ors vs State Of Bihar on 25 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.26581 of 2010
                   1. BISHWAMBHAR JHA
                   2. DHIRAJ JHA
                   3. BABLU KUMAR JHA
                   4. BHULLA JHA
                   5. NIRAJ JHA
                   6. PASUPATI JHA
                   --------------------------PETITIONERS
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3 25.8.2010 By order dated 27.7.2010 application of

petitioner nos. 1 and 2 was withdrawn on the

ground of their being taken into custody.

For petitioner nos. 3,4,5 and 6, heard

learned counsel for the parties.

There is a case and counter case for the

incident of the same day. Injuries are caused by

hard and blunt substance, save and except two

injuries but only one injury is found grievous

that also caused by hard and blunt substance.

Allegation of theft is super-addition. There is

no injury due to explosion of bomb. Land dispute

is there in between the parties.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner nos. 3,4,5 and 6 shall be

released on bail on furnishing bail bond of Rs.
2

10,000/-(ten thousand) each with two sureties of

the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Biraul in Biraul

P.S. Case No. 60/10, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                 ( Mandhata Singh, J.)