High Court Patna High Court - Orders

Sanjay Mukhiya vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Sanjay Mukhiya vs The State Of Bihar on 11 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.744 of 2011
                                  SANJAY MUKHIYA
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 11.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Counsel for the petitioner seeks and is permitted to

make necessary correction in the prayer portion of the bail

petition during course of the day.

Petitioner seeks bail in connection with Sri Nagar P.S.

Case No. 12 of 2010 registered under section-302 & other

sections of the Indian Penal Code.

Allegedly, the petitioner assaulted the injured, Dipu

Mukhiya who has received simple injury which is evident from

Annexure-3 to this petition. It is the prosecution case itself that

the petitioner even did not touch the body of the deceased.

Considering the aforesaid facts and circumstances,

the petitioner, namely, Sanjay Mukhiya s directed to be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Sri Nagar P.S. Case No. 12 of 2010

corresponding to Sessions Trial No. 104A of 2010 to the

satisfaction of Additional Sessions Judge-Ist, Madhepura.

         AKV/-                               (Hemant Kumar Srivastava,J.)