High Court Patna High Court - Orders

Rajdeo Singh vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Rajdeo Singh vs State Of Bihar on 8 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20669 of 2008
                                      RAJDEO SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 8.7.2008 Heard.

The case is under section 302 of the Indian Penal Code and

some sections of the SC/ST Prevention of Atrocities Act. There is

general allegation in the F.I.R. of assaulting informant and others. The

informant Arjun Paswan has been examined at para-19 of the case

diary and he specified accused Upendra Kumar as the person who had

dealt a khanti blow on the informant’s mother, who happens to be

deceased in the case. As regards the present petitioner, he along with

others is alleged to have assaulted the witness Arvind Paswan who

was examined at para-19 of the case diary.

Regard being had to the fact indicated above as also the fact

which is admitted by said Arvind Paswan that there is litigation

between the parties, let petitioner namely Rajdeo Singh 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 Sri R. N.

Nigam, Judicial Magistrate, Ist Class, Jehanabad, in connection with

Tr.no.1719 of 2008 arising out of Kinjar P.S. case no.75 of 2007.

          sudip                           ( Dharnidhar Jha, J )