IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40261 of 2010
PAPPU RAI & ANR
Versus
STATE OF BIHAR
2 20.12.2010
Heard learned counsel for the petitioners as well as
learned counsel for the state.
Allegedly, petitioners alongwith other accused
assaulted the informant and her family members. It would
appear from FIR itself that initially the case was registered
under bailable sections but subsequently, section 307 was
added. Furthermore, it would appear from the FIR that petitioner
No. 2 gave Farsa blow on the head of the informant. The
informant received one injury on his head and the said injury is
said to be simple in nature caused by hard and blunt
substances. So far as rest injuries on the informant are
concerned, there is omnibus allegation against the petitioners
and other accused persons.
Considering the facts and circumstances as well as
submissions of the parties, the petitioners, namely, Pappu Rai
and Upendra Rai are directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) each with two
sureties of the like amount each in connection with Sadar
Hajipur P. S. Case No. 317 of 2010 to the satisfaction of Chief
Judicial Magistrate, Vaishali at Hajipur
AKV/- (Hemant Kumar Srivastava,J.)