High Court Patna High Court - Orders

Mahendra Swarankar vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Mahendra Swarankar vs The State Of Bihar on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
              Criminal Miscellaneous No.35347 of 2011
               Mahendra Swarankar son of Late Ganeshi
                Swarnkar, resident of village & P.S.
                    Sour Bazar,District Saharsa
                               Versus
                        The State Of Bihar
                    ----------------------------------

For the petitioner : Mr.Diwakar Pd.Singh
For the State : Mr.Addl.P.P.

—–

02/ 19.10.2011 Heard learned counsel for the

petitioner and learned counsel for

the State.

                          The         present            case        been

                  registered         for      offence         punishable

                  under     Section        307     and    some       other

                  Sections      of    the     Indian      Penal       Code

                  against    the      petitioner         in    which    it

has been alleged that the petitioner

has assaulted the informant and her

husband because they had not

participated in the ritual of

marriage of petitioner’s daughter.

Submission is that there is

case and counter case and the

injuries are simple in nature.

Considering the facts and
2

circumstances of the case, let the

above named petitioner be released on

bail on furnishing bail bond of

Rs.10,000/-(Rupees ten thousand) with

two sureties of the like amount each

to the satisfaction of learned Chief

Judicial Magistrate, Saharsa in Sour

Bazar P.S.Case No. 182 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)