High Court Patna High Court - Orders

Pramod Kumar Gupta &Amp; Anr vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Pramod Kumar Gupta &Amp; Anr vs State Of Bihar on 12 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.30986 of 2010
               1.    PRAMOD KUMAR GUPTA SON OF BISHWANATH SAH
               2.    BISHWANATH SAH SON OF LATE PRAYAG SAH, BOTH RESIDENT
                     OF VILLAGE NAWADA, P.S. BARAULI, DISTRICT- GOPALGANJ
                                  Versus
                              STATE OF BIHAR
                               -----------

2 12.10.2010 A supplementary affidavit has been filed on behalf of

the petitioners.

Heard learned counsel for the petitioners and the

State.

The allegation is of assaulting the father of the

informant by the accused persons.

It is submitted that there is no specific allegation

against the petitioners of assaulting and the allegations,

whatsoever, are omnibus in nature. It is further submitted that

the cause of death is brain hemorrhage caused by hard

substance however there is no allegation of assaulting by hard

substance.

Considering the facts and circumstances of the case,

it is directed that in the event of arrest or surrender within a

period of four weeks from today, let the petitioners, above

named be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Gopalganj in connection with Barauli P.S. Case No. 78 of 2010

subject to the conditions as laid down under Section 438(2) of

the Code of Criminal Procedure.

    Manish/-                                ( Shailesh Kumar Sinha,J.)