IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34736 of 2010
NAGINA RAUT & ANR
Versus
STATE OF BIHAR
-----------
02. 22.09.2010 Petitioners are languishing in jail since
21.03.2010 in a case registered under Sections
302/34 of the I.P.C.
There is general allegation against 11
persons of assaulting the victim whereas there was
specific allegation against Pardeshi Dom to have
assaulted the victim with cricket wicket. Judgment
contained in annexure-2 reflects that Pardeshi Dom
has been acquitted vide Sessions Trial No. 615/103 of
2008.
Considering the aforesaid submissions, let
the petitioners namely 1. Nagina Raut 2. Heera Lal
Raut, 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 Judicial
Magistrate, Ist Class, Sadar, Motihari in connection
with Gobindganj(Areraj) P.S. Case No. 30 of 2008.
Learned Court below will be at liberty to
cancel the bail bond of the petitioners, if the
petitioners fail to appear on three consecutive dates.
( Dinesh Kumar Singh, J.)
Shageer