IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6303 of 2011
BHOLA RAI
Versus
THE STATE OF BIHAR
-----------
2. 07.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in connection with Rail Chapra P.S.
Case No. 63 of 2010 registered under
Sections 341,323 and 324 of the I.P.C.
Subsequently Section 307 of the I.P.C. was
also added.
It is submitted by the learned
counsel for the petitioner that all the
injuries are simple.
Considering the fact that injuries
are on vital part of the body, this Court is
not inclined to interfere.
However, let learned court below
consider the regular bail application of the
petitioner keeping in view that injuries are
simple, there is no allegation of repetition
of blow against the petitioner and dispose
off the regular bail application of the
petitioner preferably on the same day if the
petitioner surrenders and prays for regular
2
bail within a period of four weeks from
today.
With this observation, the
application is disposed off.
U. K. ( Dinesh Kumar Singh, J)