IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20970 of 2010
SANTOSH PANDEY
Versus
STATE OF BIHAR
-----------
2. 25.6.2010. Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing
on behalf of the State.
The petitioner is in custody in
connection with Bihra P.S.Case No.25 of 2010 for
the offence punishable under sections 307, 323,
342, 379, 447, 384 and 34 of the Indian Penal
Code.
Learned counsel for the petitioner
submits that the accused persons in the case are
own brothers and the present case is an outcome
of a civil dispute going between the parties. He
further, with reference to an order passed by
this Court in Cr.Misc.no.17473 of 2010 dated
19.5.2010, submits that one of the co-accused,
namely, Laliteshwar Pandey whose case is
identical to that of the petitioner, has been
granted anticipatory bail by a bench of this
court. He further submits that the nature of
injury has been found to be simple.
Considering the circumstances and
submission of the learned counsel for the
petitioner, let petitioner Santosh Pandey be
2
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 Chief
Judicial Magistrate, Saharsa in connection with
Bihra P.S.Case No.25 of 2010.
ahk (Jyoti Saran, J.)