High Court Patna High Court - Orders

Umesh Singh &Amp; Ors vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Umesh Singh &Amp; Ors vs State Of Bihar on 15 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.17794 of 2010
                             1. UMESH SINGH
                             2. DINESH SINGH
                             3. PINTU SINGH @ RAKESH SINGH
                             4. RAMESH SINGH
                             5. SARAWAN SINGH
                                   Versus
                               STATE OF BIHAR .
                                -----------

02/ 15/6/2010 Heard learned counsel for the petitioners

and learned counsel for the State.

The defence of the petitioners in a police

case under Sections- 307, 147, 148, 341, 324, 504 of

Indian Penal Code from paragraphs- 3 and 5 of the

impugned order of rejection is of parties being agnates,

case and counter case, simple injuries followed by

compromise.

Having considered the facts and

circumstances of the case let the petitioners above

named surrender before the court below within four

weeks when they shall be enlarged on anticipatory bail

upon furnishing the bail-bonds of Rs.20,000/- (twenty

thousand) each along with two sureties of the like

amount each to the satisfaction of C.J.M., Kaimur at

Bhabua in Mohania P.S. Case No.13/2010 subject to

the conditions laid down under Section-438(2) Cr.P.C.

KC                                                      ( Navin Sinha, J.)