High Court Patna High Court - Orders

Fekna vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Fekna vs The State Of Bihar on 19 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Criminal Miscellaneous No.35190 of 2011
                   Fekna, Son of Latir Mian, Resident of Village-Madarganj, P.S.-Forbesganj
                   (Simraha), District-Araria.
                                                                             .....Petitioner.
                                                       Versus
                   The State of Bihar                                        .....Opposite Party.
                   For the Petitioner     : Mr. Ramesh Kumar Singh, Advocate.
                   For the State          : APP.
                                          ----------------------------------

02/ 19.10.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The case was initially registered

under Sections 307, 379 and some other

Sections of the Indian Penal Code against 20

named accused persons the petitioner was one

of the named accused.

It has been alleged that Pharsa

blow was given by Shamim which has caused

fatal injury to the informant’s husband. The

petitioner and Mangala have assaulted

Siddiqui. The injury report of Siddiqui has

been annexed as Annexure-2 which mentions

that the injury was simple in nature.

Submission is that the petitioner

was not the author of the injury of the

deceased.

Considering the facts and

circumstances of the case, prayer for bail is

allowed. Let petitioner Fekna be enlarged on
2

bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like

amount each to the satisfaction of the

learned Chief Judicial Magistrate/court

concerned, Araria in connection with

Forbesganj (Simraha) P.S. Case No. 220 of

2011.

(Shyam Kishore Sharma, J.)
kksinha/-