High Court Patna High Court - Orders

Santosh Pandey vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Santosh Pandey vs State Of Bihar on 25 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.20970 of 2010
                           SANTOSH PANDEY
                               Versus
                           STATE OF BIHAR
                            -----------

2. 25.6.2010. Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Bihra P.S.Case No.25 of 2010 for

the offence punishable under sections 307, 323,

342, 379, 447, 384 and 34 of the Indian Penal

Code.

Learned counsel for the petitioner

submits that the accused persons in the case are

own brothers and the present case is an outcome

of a civil dispute going between the parties. He

further, with reference to an order passed by

this Court in Cr.Misc.no.17473 of 2010 dated

19.5.2010, submits that one of the co-accused,

namely, Laliteshwar Pandey whose case is

identical to that of the petitioner, has been

granted anticipatory bail by a bench of this

court. He further submits that the nature of

injury has been found to be simple.

Considering the circumstances and

submission of the learned counsel for the

petitioner, let petitioner Santosh Pandey be
2

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 Chief

Judicial Magistrate, Saharsa in connection with

Bihra P.S.Case No.25 of 2010.

ahk                              (Jyoti Saran, J.)