IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8185 of 2011
VISHWAS KUMAR( VISWAS KUMAR)
Versus
THE STATE OF BIHAR
-----------
2. 04.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the own brother
of the informant is apprehending his arrest
in a case registered under Sections 341,
323, 504, 307/34 of the Indian Penal Code.
There is accusation of assault. It
appears that injury is simple and both sides
are on serious dispute with regard to joint
family land.
It is submitted by the learned
counsel for the petitioner that there is
real dispute of maintaining the mother of
the petitioner by two brothers.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Bounsi P.S. Case No.81 of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned C.J.M.Banka, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)