IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40700 of 2010
1. CHANDRIKA SINGH
2. SUSHIL SINGH @ VIKASH KUMAR
3. CHUMMAN SINGH
4. JAGANNATH SINGH
5. RAM VINAY SINGH
6. VISHWANATH SINGH
Versus
STATE OF BIHAR
-----
02. 25.03.2011 Learned counsel for the petitioners seeks permission to
withdraw the application of petitioner no.3 Chumman Singh.
Permission is accorded.
Accordingly, this application of petitioner no.3 is
dismissed as withdrawn.
Heard learned counsel for the rest petitioners and the
state.
Petitioners are alleged to come informant’s door abuse
her (informant) in name of her (informant’s) caste ‘Dhobi’,
assaulted her (informant) and others and shot firing to create terror is
denied on the ground that informant’s son dashed one Sahil, who
was taken to hospital. Villagers decided to incur the cost by family
members of the informant, to deny the same, this false case is
lodged with no specification as who among petitioners really abused
the informant in name of her caste.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner nos. 1,2, 4, 5 and 6 shall be released on bail on
2
furnishing bail bond of Rs.10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of the Sub-
divisional Judicial Magistrate, Sikrahana at Motihari, East
Champaran in connection with Patahi P.S. Case No.43 of 2010,
subject to the conditions as laid down under section 438(2) of the
Cr. P.C.
Vikash (Mandhata Singh, J.)