High Court Patna High Court - Orders

Shri Prasad Sah &Amp; Ors vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Shri Prasad Sah &Amp; Ors vs State Of Bihar on 25 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.38697 of 2010
                              1. SHRI PRASAD SAH
                              2. Buchia Devi
                              3. Ranjan Sah
                              4. Ranjeet Sah
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2/ 25.11.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Submission of the learned counsel for the

petitioners is that parties are neighbours have

differences for different causes. Petitioners have been

alleged for causing assault with intention to kill and

taking away of house hold articles which is super

addition. Injuries are found simple.

Taking that into consideration, prayer of the

petitioners for grant of anticipatory bail is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Bihra P.S. Case

No. 55 of 2010, 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 C.J.M.,

Saharsa subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

Shail                                             ( Mandhata Singh, J.)