IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23086 of 2008
CHHOTU SADA @ CHHOTAN SADA
Versus
THE STATE OF BIHAR
– – – –
3. 9.7.2008 Heard.
The case has been registered under Sections
304 and other Sections of the Indian Pehnal Code.
The dispute arose on a controversy as to who could
lift the sand. The informant, the deceased and the
petitioner were working in a brick kiln. There is
allegation of dealing fists and slaps blows as
also of assaulting by brick batting. It is not
certain as to what could be the cause of death and
whose assault ultimately resulted in a particular
injury, considering which let the above named
petitioner be directed to be released from custody
on his furnishing a bond of Rs. 10,000/-( ten
thousand) with two sureties of the like amount
each to the satisfaction of the additional Chief
Judicial Magistrate, Benipur, Darbhanga, in Bahera
P.S.Case No.10 of 2001.
Kanth
( Dharnidhar Jha, J.)