IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35561 of 2010
1. RAKESH SAHANI @ RAKESH
2. DAHARI SAHANI @ DAHAR SAHANI
3. MEENA DEVI
------------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
4 24.1.2011 By order dated 7.1.2011 application on
behalf of petitioner no.1 has been withdrawn as
he was arrested by the Police.
For petitioner nos. 2 and 3, heard
learned counsel for the parties.
There is case and counter case for the
occurrence of the same day. Petitioner nos. 2
and 3 are alleged for causing assault by means
of Dav on the informant and others but
submission of learned counsel for the
petitioners is that injuries are of simple
nature. Petitioners are Gotia and now have
resolved their differences.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner nos.2 and 3 shall be released
on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the
2
like amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Raxaul at
Motihari, East Champaran in Darpa P.S. Case No.
19/08, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)