High Court Patna High Court - Orders

Jitendra @ Bokhar Paswan vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Jitendra @ Bokhar Paswan vs State Of Bihar on 21 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.22482 of 2010
                              JITENDRA @ BOKHAR PASWAN
                                                 Versus
                                        STATE OF BIHAR
                                      ----------

02/ 21.07.2010 Heard learned counsel for the petitioner and learned counsel

for the State.

The petitioner is apprehending his arrest in Sohsarai P.S.

Case no. 38 of 2010 registered under sections 323,341, 307 and 384 of

the Indian Penal Code.

In view of the nature of the allegation, I am not inclined to

interfere.

However, the learned court below will consider regular bail

of the petitioners in view of the fact that both the petitioner and the

informant are neighbours and the injuries alleged to have caused by

this petitioner is simple in nature.

With the aforesaid observations, this application is

dismissed.

Let this order be transmitted to the court below (CJM,

Nalanda at Biharsharif in Sohsarai P.S. Case no. 38 of 2010) through

FAX at the cost of the petitioner.

           shahid                                          (Dinesh Kumar Singh, J)