High Court Patna High Court - Orders

Bale @ Baleshwar Yadav vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Bale @ Baleshwar Yadav vs The State Of Bihar on 23 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL MISCELLANEOUS NO.28159 OF 2011
            BALE @ BALESHWAR YADAV, SON OF SHRI JAGDISH
            YADAV, RESIDENT OF VILLAGE JAINAGAR, POLICE
            STATION MANIGACHHI, DISTRICT DARBHANGA
                                 VERSUS
                           THE STATE OF BIHAR
                                  ********

2 23/08/2011 Heard Counsel for the petitioner and the

A.P.P. appearing on behalf of the State.

The petitioner is an accused in a case

under Section 307 and other allied sections of the

Indian Penal Code. In connection with this case, the

petitioner is in judicial custody since 27.06.2011.

There is a case and counter case with

respect to the offences under Section 307 of the

Indian Penal Code. The allegation against this

petitioner is that he is said to have assaulted the

informant with a KUDAL. The injuries are on the hand

as well as on the back. The injured was referred to the

D.M.C.H., Darbhanga and subsequently it was found

that the injuries were simple in nature, which were

said to be inflicted by this petitioner.

Considering the facts aforesaid, the above

named petitioner is directed to be released on bail in

Manigachhi Police Station Case No. 77 of 2011 after

completing three months in judicial custody on

furnishing bail bonds of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Darbhanga.

Anand                                          (Sheema Ali Khan, J.)