IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24714 of 2010
1. MD.NAIYARUZAMMA son of Shekh Riyazuddin
2. Md. Tabiz Naiyar Son of Md. Nairuramma...........Petitioners
Versus
STATE OF BIHAR .
-----------
2. 17.09.2010 Heard learned counsel for the petitioners and the State.
Submission of the learned counsel for the petitioners is
that if there is any fracture that is manufactured in influence of
another son. Further no weapon is used rather complainant was
flung on Chauki. So, assuming the offence under Section 326 of the
Indian Penal Code refusal of anticipatory bail cannot be justified.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/-each with two sureties of the like amount each to the
satisfaction of the Judicial Magistrate Ist class, Purnea in connection
with Complaint Case No.3719 of 2009, subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)