High Court Patna High Court - Orders

Gauri Bhagat &Amp; Ors vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Gauri Bhagat &Amp; Ors vs State Of Bihar on 15 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.18155 of 2010
                                 1. GAURI BHAGAT
                                 2. JITENDRA BHAGAT @ JITENDRA
                                    KUMAR
                                 3. KISHORE PANDEY @ KISHORI PANDEY
                                 4. UMESH BHAGAT
                                 5. RAJESH BHAGAT
                                       Versus
                                THE STATE OF BIHAR .
                                    -----------

2/ 15/06/2010 Heard learned counsel for the petitioners and

learned counsel for the State.

The defence of the petitioners in a police case

under Sections- 307, 448, 147, 148, 324, 323, 354 and

379 of Indian Penal Code is that the assault with sharp

cutting weapon and iron rod is attributed to Prahlad

Bhagat and Ajay Bhagat not presently petitioners when the

allegations against the petitioners are generalized and

omnibus.

Having considered the facts and circumstances

of the case let the petitioners above named surrender

before the court below within four weeks when they shall

be enlarged on anticipatory bail upon furnishing the bail-

bonds of Rs.20,000/- (twenty thousand) each along with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Saran at Chapra in connection

with Dariyapur P.S. Case No.30/2010 subject to the

conditions laid down under Section-438(2) Cr.P.C.

KC                                           ( Navin Sinha, J.)