High Court Patna High Court - Orders

Turanti Das vs The State Of Bihar on 2 June, 2011

Patna High Court – Orders
Turanti Das vs The State Of Bihar on 2 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.17002 OF 2011
TURANTI DAS, SON OF LATE ANUP DAS, RESIDENT OF VILLAGE PATORI,
POLICE STATION BIHRA, DISTRICT SAHARSA
                              VERSUS
                        THE STATE OF BIHAR
                              **********

2 02/06/2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner is an accused in a case under

Section 302 and other allied sections of the Indian Penal

Code. In connection with the case, he has remained in

custody since 25.10.2010.

The allegation against the petitioner is that he

is an order giver and there is omnibus allegation against

other co-accused of assault, as a result of which, the

husband of the deceased died.

Considering the facts aforesaid, the above

named petitioner is directed to be released on bail in

Bihra Police Station Case No. 105 of 2010 (Sessions Trial

No. 92 of 2011) on furnishing bail bonds of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each

to the satisfaction of the Additional Sessions Judge I,

Saharsa.

Anand                                                  ( Sheema Ali Khan, J. )