IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27945 of 2010
1. SANJAY ROY
2. SHIVJEE ROY
3. SANTOSH ROY @ SANTOSH KUMAR ROY
4. BHAGIRATH ROY
5. SALEN ROY @ SHAILENDRA KUMAR ROY
------------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 9.9.2010 Heard learned counsel for the parties.
Petitioners are alleged for causing
assault by means of Lathi and Danda. No doubt
one of such injuries is on head of the informant
but simple in nature mainly co-accused Murari
Roy is alleged for causing firing which
allegedly hit Pintu Yadav.
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, Begusarai in Bachwara P.S.
Case No. 30/2010, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)