High Court Patna High Court - Orders

Uday Shankar Singh @ Uday Shankar … vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Uday Shankar Singh @ Uday Shankar … vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.35321 of 2011
                 ======================================================

1. Uday Shankar Singh @ Uday Shankar Kumar son of late Balmiki
Singh.

2. Dhananjay Kumar son of Triveni Singh.

3. Chunchun Kumar @ Chunchun Singh son of Triveni Singh.

4. Chunchun Kumar son of Shailendra singh.

5. Chintu Kumar son of Shailendra Singh.

…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 19-10-2011 Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a case

registered under Sections 323, 341, 307, 379 and 501/34 of the

Indian Penal Code.

The accusation is of making assault.

It is submitted that all the injuries have been found to be

simple and there is counter version of the occurrence also and

petitioners’ side also received injuries.

Considering the aforesaid facts, let the above named

petitioners be released on anticipatory bail in the event of their

arrest or surrender before the learned court below within a period

of twelve weeks from today, on furnishing the bail bond of Rs.

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

each to the satisfaction of learned Chief Judicial Magistrate,

Sheikhpura in connection with Barbigha P.S. Case No. 46/2011
subject to the conditions as laid down under Section 438(2) of

the Cr.P.C.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-