High Court Patna High Court - Orders

Dukhi Thakur & Anr. vs The State Of Bihar on 7 September, 2011

Patna High Court – Orders
Dukhi Thakur & Anr. vs The State Of Bihar on 7 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27799 of 2011
                          1. Dukhi Thakur, S/O-Late Balam Thakur
                             2. Sintu Thakur, S/O-Dukhi Thakur
                     3. Ramesh Thakur @ Pintu Thakur, S/O-Dukhi Thakur
                                              Versus
                                      The State Of Bihar
                                           -----------

02 07.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Initially, Naubatpur P.S. Case No. 313 of 2010 was

registered under Section 308 and other minor sections of the Indian

Penal Code but subsequently, Section 302 of the Indian Penal Code

was also added.

It would appear from perusal of the first information

report that an omnibus allegation of assault has been levelled against

the petitioners and other co-accused persons. Furthermore, it would

appear from Annexure-2 to this petition that a counter case bearing

Naubatpur P.S. Case No. 314 of 2010 was lodged by co-accused Asha

Devi against the prosecution party.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each

with two sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Danapur in connection with

Naubatpur P.S. Case No. 313 of 2010.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)