High Court Patna High Court - Orders

Sumit Rai vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Sumit Rai vs The State Of Bihar on 10 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3255 of 2011
                                        SUMIT RAI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 10.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending

his arrest in a case registered under

Sections 287 and 304 of the Indian Penal

Code.

                             The        accusation        is      that   the

                   petitioner      used       to   supply      electricity

                   through     the      generator     and       since    the

necked wire was low when the victim got

attracted to live electric wire and

subsequently succumbed to the electric

shock.

It is submitted by the learned

counsel for the petitioner that even

assuming the accusation at best the case

under Section 304A of the I.P.C. is made

out. Learned counsel for the petitioner

submits that the petitioner is ready to

pay Rs. 25,000/-to the informant.

Considering the aforesaid

submissions and the fact that the

petitioner is ready to pay Rs. 25,000/-
2

to the informant, let the petitioner,

above named, be released on bail on

deposit of Rs. 25,000/- before the

learned court below which shall be

released in favour of the informant in

the event of arrest or surrender before

the learned court below within a period

of twelve weeks from today in connection

with Hayaghat P.S. Case No.74 of 2009 on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Darbhanga, subject to the

conditions as laid down under Section

438(2) of the Code of Criminal

Procedure.

U. K. ( Dinesh Kumar Singh, J)