High Court Patna High Court - Orders

Shambhu Thakur &Amp; Ors vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Shambhu Thakur &Amp; Ors vs The State Of Bihar on 8 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.23761 of 2008
                               SHAMBHU THAKUR & ORS
                                       Versus
                                THE STATE OF BIHAR
                                    -----------

2/ 08.07.2008 Heard learned Counsel for the petitioners and learned

Counsel appearing on behalf of the State.

The case has been registered under Sections307, 354, 380

and some other Sections of the Indian Penal Code.

Submission is that after investigation the offence under

Section 380 has not been found to be true. Chargesheet has been

submitted under Section 307, 147, 341, 323, 441 of the Indian Penal

Code.

Further submission is that Section 307 is not attracted

because there were no intervening circumstances. The injuries were

examined and these were found to be simple.

Considering the facts and circumstances of the case, the

petitioners Shambhu Thakur, Anil Kumar, Bechan Thakur and Shankar

Thakur are ordered to be released on bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) each with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Katihar in connection

with Phalka P.S. Case No. 46 of 2008.

kksinha/                                                            (Shyam Kishore Sharma, J.)