IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19047 of 2010
LALAN JHA
Versus
STATE OF BIHAR
with
Cr.Misc. No.19395 of 2010
MADAN KUMAR
Versus
STATE OF BIHAR
-----------
03. 02.07.2010 Petitioners are languishing in jail since
14.04.2010 in a case registered under Sections 341, 324,
307, 504, 34 I.P.C.
It is submitted by learned counsel for the
petitioners that specific allegation of assault to the
informant is against Hajari Jha who gave Farsa blow
whereas the injuries of Bablu Jha is simple in nature and
there is omnibus allegation against all. There is case and
counter case between the parties. It has further been
submitted that petitioners have no criminal antecedent.
Learned counsel for the State has however not
controverted the fact that during investigation it has come
that Hajari Jha actually assaulted the informant and the
injuries of Bablu Jha is simple in nature.
Considering the aforesaid submissions, let the
petitioners namely 1. Lalan Jha 2. Madan Kumar Jha, be
released on bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like amount each to
2
the satisfaction of Chief Judicial Magistrate, Purnia in
connection with K.Hat(maranga) P.S. Case No. 90 of 2010.
It is made clear that petitioners’ bail bonds shall
be accepted by learned C.J.M. only when they are not
involved in any other case except the present case.
Shageer ( Dinesh Kumar Singh, J.)