IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27837 of 2011
1.Radha Pandey @ Radhey Pandey son of
late Shobh Nath Pandey
2.Ashok Pandey son of Radha Pandey @
Radhe Pandey
3.Prakash Pandey son of Radha Pandey @
Radhey Pandey
4.Santosh Pandey son of late Sri Krishna Pandey
All are resident of village-Gosaisipur,
P.S.-Durgawati, Dist.-Kaimur (Bhabua)
Versus
The State of Bihar
-----------
2. 19.8.2011. Heard learned counsel for petitioners and learned
counsel for the State.
Petitioners apprehend their arrest in connection with a
case registered for the offence under sections 341, 323, 324, 307,
113, 379, 504 and 427/34 of the Indian Penal Code.
It is stated that the petitioners and the informant are co-
villagers. There is a counter case which has been instituted on the
oral statement of petitioner no.1. Both sides sustained injuries. The
injuries sustained by the informant of the present case are all simple
and superficial in nature whereas the injuries caused upon petitioner
no.1 was found to be grievous in nature and dangerous to life.
Taking into consideration the facts of the case and the
aforesaid submissions, let the petitioners, namely, 1.Radha Pandey
@ Radhey Pandey, 2.Ashok Pandey, 3.Prakash Pandey and
4.Santosh Pandey in the event of their arrest or surrender before the
court below within a period of four weeks from the date of
receipt/communication of the order be released on bail on furnishing
bail bonds of Rs.5,000/- (five thousand) with two sureties of the like
2
amount each to the satisfaction of Chief Judicial Magistrate,
Kaimur (Bhabua) in connection with Durgawati P.S. Case No.114 of
2011 subject to the conditions as laid down under section 438(2) of
the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)