IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20356 of 2011
Bonod Kumar, Son of Paras Ram, resident of Magadh
University, Near-Pani Tanki, P.S. Magadh University,
District-Gaya................................................Petitioner.
Versus
The State Of Bihar...................................Opposite Party.
-----------
For the Petitioner : Mr. Shambhu Nath, Advocate.
For the State : Mr. Damodar Prasad Tiwari, A.P.P.
————-
2. 30.6.2011. Heard both sides.
The petitioner seeks bail in connection with
Magadh University P.S. Case No.55 of 2010 registered under
Section 307 of the Indian Penal Code.
Learned counsel appearing on behalf of the
petitioner submits that the petitioner is neither named in the
First Information Report nor he has committed any offence.
In fact, on the alleged date of occurrence, the petitioner was
at Patna and he was on way to Ranchi alongwith his
relatives. In support of its submission, learned counsel for
the petitioner has enclosed the copy of the Railway Ticket
contained in Annexure-‘2’ to this application.
The allegation is that on the alleged date of
2
occurrence when the informant was going on his motorcycle,
two unknown persons riding on the motorcycle assaulted
him by bottle on his head causing injury to him.
It appears from the order of the learned 6 th
Additional Sessions, Gaya, rejecting the prayer for bail of the
petitioner that the name of the petitioner has come during the
course of investigation and the injury caused to the informant
was grievous in nature caused by sharp cutting weapon.
Considering the facts and the circumstances of the
case, the petitioner, Binod Kumar, is directed to be released
on bail on his furnishing bail bond of Rs.10,000/-(Rupees
Ten Thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Gaya, in
connection with Magadh University P.S. Case No.55 of
2010.
(Rajendra Kumar Mishra, J)
P.S.