IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.26769 of 2010 1.JIWAN DAS 2.CHCHATTU DAS Versus STATE OF BIHAR -----------
2. 06.8.2010. Heard learned counsel appearing on behalf
of the petitioners and the learned counsel
appearing on behalf of the State.
The petitioners are in custody in
connection with Amarpur P.S.Case No.48 of 2010
for the offence punishable under section 341,
323, 307, 504/34 of the Indian Penal Code.
Substance of allegation against the
petitioner no.1 is of assaulting the younger
sister-in-law of the informant on the scalp by
means of a Sawal causing three lacerated wounds
which is manifest from the injury report
(Annexure-2). Petitioner no.2, on the other
hand, is alleged to have assaulted the son of
the informant on chest and which injury has
been found to be simple by the Medical Officer
and has also been enclosed as Annexure-2.
Taking into consideration the medical
reports, the prayer for bail of petitioner no.1
JIWAN DAS is rejected.
Considering the submissions of the
learned counsel, let the petitioner no.2
2
CHCHATTU DAS be released on bail on furnishing
bail bond of Rs.10,000/ (ten thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Banka in connection Amarpur P.S.Case No.48 of
2010.
ahk (Jyoti Saran, J.)