IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22188 of 2011
Rajesh Rajbanshi S/o Munni Rajbanshi @ Munni
Ram, R/o Village-Naad, P.S.-Akbarpur,
District-Nawada.
.........Petitioner
Versus
The State Of Bihar
.........Opposite Party
-----------
02 13.07.2011 Heard learned counsel for the
petitioner and learned counsel for the State.
Apprehending his arrest in connection
with a case registered for the offence under
section 341, 323, 325, and 307/34 of the Indian
Penal Code, the petitioner has prayed for grant
of bail.
As per prosecution case, the allegation
against the petitioner is that he assaulted upon
son of the informant by means of Lathi.
Learned counsel for the petitioner
submits that there is counter version too in the
present case. He further submits that though
there is allegation of assault by means of
Lathi, but the order passed by the learned
Sessions Judge itself would demonstrate that the
injury caused was by sharp cutting weapon which
would not be possible by means of Lathi.
Taking into consideration the aforesaid
submissions, let the petitioner, namely, Rajesh
2
Rajbanshi, in the event of his arrest or
surrender before the court below within a period
of four weeks from the date of communication of
this order, be released on bail on furnishing
bail bonds of Rs. 5,000/- (five thousand) with
two sureties of the like amount each to the
satisfaction of the learned Chief Judicial
Magistrate, Nawada, in connection with Akbarpur
P.S. Case No. 166 of 2010.
(Ashwani Kumar Singh, J.)
Safik