IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27729 of 2010
1. DHARMENDRA SINGH son of Madho Singh
2. Sikandar @ Sikandar Kumar son of Kameshwar Singh
3. Yogendra @ Yogendra Singh son of Kameshwar Singh
4. Sudeshwar Singh son of Malechhu Singh------------------Petitioners.
Versus
THE STATE OF BIHAR .
-----------
3. 27.9.2010 Heard learned counsel for the petitioners and the State.
Injuries are caused by hard and blunt substance and simple
in nature.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bhojpur at Arrah, in
connection with Udwant Nagar P.S. case no.98 of 2010 subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip