IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.23237 of 2011
1. Ramayan Singh
2. Mukesh Kumar
3. Rajesh Kumar @ Rajesh Kumar Singh
Versus
The State Of Bihar
2/ 01.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
All the three petitioners have been shown assailant but
one of the injuries of Hira Devi is found grievous caused by lathi
though on head but petitioners remained in custody since
23.05.2011 and there is land dispute in between the parties as
they come from common ancestor.
Considering the same, prayer of the petitioners for bail
is allowed.
Let the above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of C.J.M.,
Saran, Chapra in connection with Dighwara P.S. Case No. 61 of
2011.
Shail ( Mandhata Singh, J.)