IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37370 of 2010
UMESH PRASAD, Son of Late Jagarnath Prasad
Resident of Village- Mill Road, Mirganj,
P.S.-Mirganj, District-Gopalganj (Bihar)
............Petitioner.
Versus
The STATE OF BIHAR.............................Opposite Party.
-----------
2 06.10.2010 Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in custody
since 03.09.2010 in a case registered under
sections 341, 323, 448 and 365 of the Indian
Penal Code.
It is alleged against the petitioner
that the victim Monu Kumar was working as
domestic help in the house of the petitioner and
on alleged date of occurrence the petitioner
took the victim to his house, assaulted and
locked him in room from where he was recovered
in a injured condition.
The impugned order reflects that the
victim and his father both were working as
domestic help and driver in the house of the
petitioner. A theft was committed in the house
of the petitioner and it was suspected that the
victim committed the theft. Hence due to
suspicion assault was made. The impugned order
reflects that the injuries are simple.
2
Considering the background in which the
allegation has been levelled and nature of
injury, let the petitioner above named be
released on bail on furnishing bail bond of
Rs.10,000/- (Ten thousand) with two sureties of
the like amount each to the satisfaction of the
learned Chief Judicial Magistrate, Gopalganj, in
connection with Mirganj P.S. Case No. 182 of
2010.
U.K. (Dinesh Kumar Singh,J.)