IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36400 of 2011
1. Naresh Singh, Son of Late Shiv Singh.
2. Usha Devi, Wife of Naresh Singh.
3. Soni Devi, Wife of Mukesh Singh.
All are resident of village-Pokharpur, P.S.-Giriak in the district of
Nalanda. ...........Petitioners.
Versus
The State of Bihar ..........Opp. Party.
-----------
2 04.11.2011 Heard learned counsel for the petitioner and learned counsel
appearing on behalf of the State.
The petitioners have prayed for bail in a case registered for the
offence under Sections 341, 342, 447, 323, 324, 307, 304, 379/34 of the
Indian Penal Code.
It is submitted that petitioner no. 1 is in custody since 7.9.2011
and petitioner nos. 2 and 3 are in custody since 12.9.2011. No case under
Section 307 of the Indian Penal Code is made out in view of the fact that
the doctor found superficial burn injury on non-vital part of the body of
the informant and the nature of which has been described as simple by
the doctor who examined the informant as would appear from the injury
report as contained in Annexure-2 to this petition.
Considering the facts and circumstances of the case, the
petitioners are ordered to be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand only) with two sureties of the like amount
each to the satisfaction of the learned Chief Judicial Magistrate, Nalanda
at Biharsharif in connection with Giriak P.S. Case No. 134 of 2011.
Sanjeet (Ashwani Kumar Singh, J.)