IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8658 of 2011
SHYAM JEE PANDEY AND ORS
Versus
THE STATE OF BIHAR
-----------
02. 07.04.2011 Heard learned counsels for the petitioners and
the informant.
Petitioners are apprehending their arrest in a
case registered under Sections 147, 148, 149, 323, 324,
341, 307, 379, 504 of the I.P.C.
It is alleged against Dhanjee Pandey to have
given farsa blow on the head of the informant whereas
Sachitanand Pandey assaulted with spear. It is also
alleged against other two accused to have assaulted the
brother of the informant.
None of the injury of the injured reflects any
injury by sharp cutting weapon though injuries were
found to be simple and superficial in nature. Both sides
are co-villagers and the land dispute is going on from
before.
Considering the fact that injury does not
corroborate the accusation, let the petitioners namely 1.
Shyam Jee Pandey 2. Niraj Kumar Pandey @ Niranjan
Pandey 3. Shiv Kumar Pandey 4. Ram Jee Pandey @
Nanhe Lal Pandey 5. Nanhibutan Pandey 6. Dhan Jee
Pandey 7. Sachitanand Pandey, in the event of their
arrest or surrender before the Court below within a
2
period of 12 weeks from today, be released on
anticipatory 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,
Bhojpur at Arrah in connection with Barahara(Sinha)
P.S. Case No. 53 of 2010.
Shageer ( Dinesh Kumar Singh, J)