IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17382 of 2010
1.HARI NARAYAN SINGH son of Saryug Singh
2.Ranjai Singh son of Keshav Singh
3.Most. Ashiya Devi wife of Late nand Kishore Singh @ Keshav
Singh,
All are R/o village Sanjho Tari, P.S. Baunsi, Dist. Banka...Petitioners.
Versus
STATE OF BIHAR O.P.
-----------
3 7.7.2010 Heard the parties.
The petitioners apprehend their arrest in a case
instituted for offences under sections 307, 324 and some other
allied offences under the Penal Code.
It is submitted that even according to the prosecution
case, the entire occurrence is said to have taken place due to
certain land dispute between the parties. Co-accused Shyam Lal
Singh and co-accused Panchnand Singh are alleged to have
assaulted the informant. The petitioners and few other accused
persons are alleged to have assaulted one Janardan Yadav son of
the informant. By referring to injury report of Janardan Yadav,
Annexure-3, it is submitted that he has sustained only superficial
injury on his person and, therefore, the offence under section 307
of the Indian Penal Code would not be applicable against the
petitioners.
In the aforesaid facts and circumstances, in the event
of arrest or surrender in the court below within a period of four
-2-
weeks from today, the above named petitioners shall be enlarged
on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand)
each with two sureties of like amount each to the satisfaction of
C.J.M, Banka in connection with Baunsi P.S. Case No. 38 of 2009,
subject to the conditions laid down under section 438(2) Cr.P.C.
( Birendra Prasad Verma, J. )
M.Rahman