IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18511 of 2010
1. SHATRUGHNA SINGH
2. HARI SHANKAR SINGH
---------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
4 30.8.2010 Heard learned counsel for the parties.
There is no allegation of abuse in name
of informant’s caste (Scheduled caste), burnt
hut was not used for human dwelling, quarrel
started while the victim and accused were
drinking at the occasion of Holi.
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, Siwan in Pachrukhi P.S.
Case No. 20 of 2010, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)