IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13384 of 2010
1. URMILA DEVI wife of Basudev Sah
2. Basudev Sah son of late Pritilal Sah---------------Petitioners.
Versus
STATE OF BIHAR .
-----------
3. 25.10.2010 Heard learned counsel for the petitioners and the State.
Both the petitioners are assailants of the deceased.
Petitioner no.1 is alleged for causing assault by means of Jharu but
petitioner no.2 is alleged for causing assault by means of lathi is
corroborated by post mortem examination report.
In the facts and circumstances of the case, prayer for
anticipatory bail of petitioner no.1 is allowed and prayer for
anticipatory bail of petitioner no.2 is rejected.
In the event of arrest or surrender within a period of one
month from date of receipt/production of a copy of this order, above
named petitioner no.1 shall be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Kishanganj, in
connection with Kochadhaman P.S. case no.136 of 2009 subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip