IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2682 of 2011
1. SUSHIL THAKUR @ SUSHIL KUMAR THAK.UR SON OF RAVINDRA
THAKUR
2. RAVINDRA THAKUR SON OF LATE BUNESHWAR THAKUR
3. PASHUPATI THAKUR SON OF LATE BUNESHWAR THAKUR
ALL RESIDENT OF VILLAGE GAURA, P.S. TEGHRA, DISTRICT-
BEGUSARAI.. ------------PETITIONERS
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.2685 of 2011
1. SUDHAKAR THAKUR @ DIWAKAR THAKUR @ SUDHAKAR KUMAR THAKUR
2. GAUTAM THAKUR @ GAUTAM KUMAR THAKUR
BOTH SONS OF RAVINDRA THAKUR, RESIDENT OF VILLAGE GAURA, P.S.
TEGHRA, DISTRICT- BEGUSARAI. -------PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 07.03.2011 Heard learned counsels for the petitioner and
the informant.
The petitioners are apprehending their arrest
in a case registered under Section 147, 148, 149, 341,
323, 324, 307, 379, 447, 448 and 504 of the Indian
Penal Code and 3/4 of the Dowry Prohibition Act.
It is alleged that the petitioners have abused
and assaulted the informant. There is specific
accusation against Sushil Thakur @ Sushil Kumar
Thakur and Pashupati Thakur who are the petitioners in
Cr. Misc. No. 2682 of 2011. There is specific allegation
2
of assault by Farsa and Garasa against Pashupati
Thakur and Sushil Thakur @ sushil Kumar Thakur.
This court is not inclined to interfere.
Let these two petitioners surrender before the
learned court below.
Let learned court below consider the regular
bail application of these two petitioners if they
surrender within the period of four weeks considering
the fact that there is a case and counter case and there is
no allegation of repetition of blow and dispose off their
regular bail application preferably on the same day, if
possible.
Let the two petitioners of Cr. Misc. No. 2685/2011
and Ravindra Thakur, petitioner of Cr. Misc. No.
2682/2011, against whom there is general allegation of
assault, keeping in view that there is a counter version
of the occurrence also and petitioners of Cr. Misc. No.
2685/ 2011 and Ravindra Thakur have to appear at the
examination of Intermediate and B.A., be released on
anticipatory bail, in the event of their arrest or
surrender before the learned Court below within a
period of 12 weeks from today, on furnishing bail bond
3
of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of the learned
Chief Judicial Magistrate, Begusarai in connection with
Teghra P.S. Case No. 148/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-