IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8184 of 2011
RAJO PRASAD @ RAJO YADAV
Versus
THE STATE OF BIHAR
-----------
2. 25.3.2011 Heard.
Petitioner Rajo Prasad alias Rajo Yadav is not the
assailant of the deceased. He is said to have assaulted the
informant. While this part was dictated, the learned A.P.P.
appearing on behalf of the State intervened to contradict me that
the petitioner was also the assailant of the deceased. On reading
to the written report, I find that there is no allegation of any
allegation of assaulting the deceased or doing any overt act
against the petitioner. The Court expressed its displeasure at the
behaviour of the learned A.P.P.
Regard being had to the fact that the petitioner is
not the assailant of the deceased, his prayer for bail is being
allowed by directed the above named petitioner to be released on
furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Nawada in Sirdalla P.S.Case No. 169 of
2010.
Kanth ( Dharnidhar Jha, J.)