High Court Patna High Court - Orders

Chhabil Thakur & Anr. vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Chhabil Thakur & Anr. vs The State Of Bihar on 26 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.28656 of 2011
    1. Chhabil Thakur, Son of late Nand Kishore Thakur.
    2. Karelal Thakur @ Amrit Thakur, Son of late Anandi Thakur.
    Both are residents of Mohalla Mayaganj, PS Barari (Kotwali) ---- Petitioners
                                             Versus
                             The State Of Bihar ---- Opposite Party
                                            -----------

2 26.8.2011 Heard learned counsel for the

petitioners and the counsel appearing on behalf

of the State.

Petitioners are apprehending their

arrest in a case under Sections 307, 506, 341,

354, 323 and 34 of the Indian Penal Code.

The allegation against the petitioners

is that they had assaulted the informant on the

head by means of iron rod and lathi. The

information regarding the nature of the injury

has been reserved.

I accordingly direct that the Court

below may verify the nature of the injury and,

if, it is found that the injuries are simple in

nature, the above named petitioners be released

on anticipatory bail in the event of their

arrest or surrender within a period of six

weeks in connection with Kotwali (Barari) PS

Case No. 212 of 2011 on furnishing bail bonds

of rupees ten thousand each with two sureties

of the like amount each to the satisfaction of
2

the Chief Judicial Magistrate, Bhagalpur,

subject to the conditions laid down under

Section 438(2) of the Cr.P.C.

Sanjay                                (Sheema Ali Khan, J.)