High Court Patna High Court - Orders

Surahu Singh vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Surahu Singh vs The State Of Bihar on 23 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL MISCELLANEOUS NO.28169 OF 2011
                SURAHU SINGH, SON OF RAM JI SINGH, RESIDENT OF
                VILLAGE MOKARI, POLICE STATION BHABHUA, DISTRICT
                KAIMUR AT BHABHUA
                                      VERSUS
                                THE STATE OF BIHAR
                                      **********

2 23/08/2011 Heard Counsel for the petitioner and the

A.P.P. appearing on behalf of the State.

The petitioner is an accused in a case

under Section 307 and other allied sections of the

Indian Penal Code. In connection with this case, the

petitioner is in judicial custody since 17.05.2011.

The petitioner is said to have assaulted the

informant on the chest causing 4″ long x 1/4″ sharp

cut wound over right chest.

On examination of the injury, it was found

that the injury was simple in nature.

Considering the facts aforesaid, the above

named petitioner is directed to be released on bail in

Bhabhua Police Station Case No. 34 of 2011 on

furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Kaimur

at Bhabhua.

Anand                                                   (Sheema Ali Khan, J.)