IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19755 of 2010
1. MUNNA RAI
2. Shashi Ranjan Rai
3. Jwala Rai @ Jwala Kumar
4. Ram Bachchan Rai
5. Dharamvir Rai @ Dharamvir Kumar...Petitioners
Versus
STATE OF BIHAR
-----------
4. 25.06.2010 Heard the learned Counsel for the petitioners and
the learned counsel for the State.
The defence of the petitioners in a Police case under
Sections 323, 386 and other provisions of the Penal Code and
Section 3(1)(X) of the Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act is of routine fracas between them
as passengers with the Bus Staff.
Considering that the petitioners are stated to have
no antecedent let the petitioners, above named, be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (Twenty thousand)
with two sureties of the like amount each to the satisfaction of
CJM Muzaffarpur in Bochaha PS Case No. 20 of 2008.
Snkumar/- (Navin Sinha,J.)