IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40362 of 2010
1. RAM CHHABILA RAI
2. SHAMBHU RAI
3. SANJAY RAI
------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 25.3.2011 Heard learned counsel for the parties.
Petitioners are not author of grievous
injury caused to the informant. Enmity is there
in between the parties for land dispute and
kidnapping is submitted false as in course of
investigation accused Jai Prakash Rai was found
present in the house.
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 petitioners shall 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 Chief
Judicial Magistrate, Sitamarhi in Bela P.S. Case
No. 33/10, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)