High Court Patna High Court - Orders

Chano Bind & Ors. vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Chano Bind & Ors. vs The State Of Bihar on 19 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35229 of 2011
Chano Bind & Ors.

Versus
The State Of Bihar

2. 19.10.2011. Heard learned counsels for the

petitioners, informant and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323, 324,307/34 of the Indian

Penal Code.

The accusation is of assault being

made by seven persons though four injuries

have been found by the doctor out of which

Injury No. 2 being fracture of bone and rest

are simple in nature.

It is submitted by learned counsel

for the petitioners that there is general

accusation against seven persons. There is

counter version on the occurrence also.

Considering the aforesaid facts, let

the petitioners, Chano Bind, Jagatu Bind,

Dharamdeo Bind, Kalaktar Bind and Ghurpat

Bind @ Raghubansh Bind @ Raghubansh Prasad,

be released on bail in the event of arrest

or surrender before the learned court below

within a period of twelve weeks from today

in connection with Bhabua P.S. Case No. 318
2

of 2011 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 C.J.M.

Bhabua(Kaimur)subject to the conditions as

laid down under Section 438(2) of the Code

of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)