High Court Patna High Court - Orders

Surendra Rai vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Surendra Rai vs The State Of Bihar on 16 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.17974 of 2011
       SURENDRA RAI SON OF LATE PATI RAM YADAV, RESIDENT OF
       VILLAGE GUNDI CHAMAN KE DERA, P.S. KRISHNA GARH,
       DISTRICT BHOJPUR (BIHAR).
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 16.6.2011. Heard Shri Manoj Kumar, learned

counsel for the petitioner and Shri

Parmanand Prasad, learned Additional Public

Prosecutor.

The petitioner, who is in custody

in Barhara/Krishnagarh P.S. Case No.174 of

2010 for the offence under Section 307 and

other allied Sections of the Indian Penal

Code, has prayed for grant of bail.

Learned counsel for the petitioner

submits that petitioner is the full brother

of the informant, who was allegedly given

knife blow by other accused persons. It was

alleged that petitioner was also present at

the time of occurrence and participated in

the same. Save and except aforesaid

material, there is no specific allegation

against the petitioner.

                            In      view    of     the      facts    and

                  circumstances,      let    the     petitioner     above

named be enlarged on bail on his furnishing
2

bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Bhojpur at Ara in Barhara/Krishnagarh P.S.

Case No.174 of 2010.

N.H./                     ( Rakesh Kumar,J.)