IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.36858 OF 2011
PAPPU MANDAL @ DHOBI SINGH @ PAPPU RAM SON OF
SHEEVAN RAM, R/O VILLAGE- PATELPUR,P.S.-SURAJ
GARHA, DISTRICT- LAKHISARAI
VERSUS
THE STATE OF BIHAR
----------------------------------
2 09/11/2011 Heard Mr. Ved Prakash, learned counsel for
the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Section 302 of the Indian Penal Code in which
the informant alleged that his father and the
petitioner were taking toddy together and under the
influence of the liquor the petitioner picked-up a brick
and pelted it upon the informant’s father causing his
death.
Submission is that the case at best comes
under section 304 Part II of the Indian Penal Code.
There was intention or knowledge at all.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of Sri A. K. Pandey, Railway
Judicial Magistrate, Ist Class, Kiul in connection with
G.R.P.S. Case No. 7 of 2011.
(Shyam Kishore Sharma, J.)
avin