High Court Patna High Court - Orders

Ram Khelawan Singh &Amp; Ors vs The State Of Bihar on 14 January, 2011

Patna High Court – Orders
Ram Khelawan Singh &Amp; Ors vs The State Of Bihar on 14 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1065 of 2011
                  1. RAM KHELAWAN SINGH @ RAM KHELAWAN YADAV,
                     SON OF LATE SHIVNANDAN SINGH.
                  2. SIMA DEVI, WIFE OF OMPRAKASH YADAV.
                     RESIDENT OF VILLAGE PARSON BIGHA, P.S.
                     SAKURABAD, DISTRICT-JEHANABAD.
                     ......................................................PETITIONERS.

                                                  Versus

                   THE STATE OF BIHAR................OPPOSITE PARTY.

                                                -----------

For the Petitioners : Mr. Satish Chandra, Advocate.
For the State : Mr. Ram Priya Sharan Singh, A.P.P.

———

2. 14.1.2011. Heard learned counsel for the petitioners and the

learned A.P.P. for the State.

The petitioners apprehend their arrest in a case

registered for the offences punishable under Sections 341,

323, 324, 307 and 504/34 of the Indian Penal Code.

It has been submitted on behalf of the petitioners

that the allegation of assault is specific against the co-accused,

Om Prakash Yadav, who had assaulted with spade on the

head of the informant, who sustained cut injuries on his head.

It is submitted that the allegation against these petitioners is

that they had allegedly given orders. Learned counsel submits

that the aforesaid co-accused, Om Prakash Yadav, has aleardy
2

been granted regular bail by the court below itself. It is also

contended that the petitioner no.2 is a lady.

Having considered the facts and the circumstances

of the case, let the petitioners, namely, (1) Ram Khelawan

Singh @ Ram Khelawan Yadav and (2) Sima Devi, in the

event of their arrest or surrender by them within four weeks

from today, be enlarged on bail on their furnishing bail bond

of Rs.10,000/-(Rupees Ten Thousand) each with two sureties

of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Jehanabad, in connection with Sakurabad

P.S. Case No.112 of 2009, subject to the condition laid down

under Section 438(2) Cr.P.C.

( Dr. Ravi Ranjan, J)
P.S.