High Court Patna High Court - Orders

Harihar Chauhan vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Harihar Chauhan vs The State Of Bihar on 1 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.752 of 2011
                                  HARIHAR CHAUHAN
                                       Versus
                                 The State Of Bihar
                                    -----------

02. 01.07.2011. This appeal shall be heard. Call for

the Lower Court Records.

As regards the prayer for bail, the

contention is that the allegation and

evidence against the appellant is that he

gave a lathi blow on the leg of the informant

as a result of which he fell down after which

other accused persons assaulted the

informant.

Considering the site of giving the

blows with lathi, during the pendency of this

appeal, let the above named appellant be

released on bail on furnishing bail bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Additional Sessions Judge, Fast Track

Court No.II, Nawadah in Sessions Trial No.165

of 2006/337 of 2009.

As regards the sentence of fine,

realization thereof shall remain stayed till

further orders.

B.Kr.                                       ( Dharnidhar Jha,J.)