High Court Patna High Court - Orders

Umesh Chaubey &Amp; Anr vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Umesh Chaubey &Amp; Anr vs State Of Bihar on 18 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.31600 of 2010
1.    UMESH CHAUBEY, son of Late Hosila Chaubey, resident of
      village - Bishrampur, P.S. - Jogapatti, District - West
      Champaran.
2.    Amresh Upadhaya, son of Bhagwan Upadhaya, resident of
      village- Tarkulwa, P.S. - Chautarwa, District - West
      Champaran.
                                             ----- Petitioners.
                             Versus

THE STATE OF BIHAR                                        --- Opposite Party.
                                    -------

02. 18.11.2010 Heard learned counsel for the two

petitioners and learned Additional Public

Prosecutor for the State.

Petitioners are named accused in this

case with allegation to inflict simple injury

upon son of the informant. Nothing specific is

alleged against the petitioners.

Considering the facts and circumstances

of the case, in the event of their

arrest/surrender before the court below within

four weeks of receipt of the copy of this

order, and till submission of charge sheet,

petitioners, namely, Umesh Chaubey and Amresh

Upadhaya, are directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand only) each with two sureties of the

like amount each to the satisfaction of Chief

Judicial Magistrate, Bettiah, in connection

with Jogapatti P.S. Case No. 215/2009, subject
-2-

to condition laid down under Section 438(2) of

the Criminal Procedure Code with additional

condition to remain physically present before

the court below on each and every date till

disposal of the case, in case of failure on two

consecutive dates, the liberty shall be deemed

to be cancelled.

Rajeev/                                (Akhilesh Chandra, J.)