IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3421 of 2011
1. MITHILESH RAY SON OF YOGENDRA RAY
2. YOGENDRA RAY SON OF SACHIDANAND RAY
3. MITHU RAY SON OF LALIT RAY
----------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 11.03.2011 Heard learned counsels for the petitioners
and the State.
The petitioners are apprehending their arrest
in a case registered under Sections 341, 323, 324, 307
and 504/34 of the Indian Penal Code.
There is accusation of assault against the
petitioners, but, it is submitted that informant has
retracted from his initial version and a compromise
petition has been filed.
Considering the fact that the injuries appear
to be simple and the informant has retracted from his
initial version, let the above named petitioners, be
released on anticipatory bail, in the event of their arrest
or surrender before the learned Court below within a
period of 12 weeks from today, on furnishing bail bond
of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of the learned
2
Chief Judicial Magistrate, Saharsa in connection with
Nauhatta P.S. Case No. 73/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
One of the bailors will be the informant.
(Dinesh Kumar Singh, J.)
Amrendra/-