IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27449 of 2010
1. DINESH SINGH son of Bindeshwari Singh
2. Sunil Singh son of Bindeshwari Singh---------------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 3.9.2010 Heard learned counsel for the petitioners and the State.
Petitioner no.1 has only specific allegation about knife
blow on abdomen but that injury is found simple. There is counter
version of the case also.
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 reciept/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, East Champaran at
Motihari, in connection with Patahi P.S. case no.59 of 2009 subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip