IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9241 of 2011
JIWAN DAS
Versus
THE STATE OF BIHAR
-----------
02. 16.03.2011 Heard learned counsel appearing on behalf of the
petitioner and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with
Amarpur P.S. Case No. 48 of 2010 for offence punishable under
Sections 341, 323, 307 and 504/34 of the Indian Penal Code.
Prayer of the petitioner was earlier rejected by
order dated 6.8.2010 passed in Criminal Misc. No. 26769 of
2010. Allegation against the petitioner is of assaulting the
sister-in-law of the informant on the scalp by means of a Sawal.
Regard being had to the period of incarceration, let
the petitioner Jiwan Das be released on bail on furnishing bail
bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount each to the satisfaction of learned Additional
Sessions Judge, Fast Track Court-II, Banka in connection with
Sessions Case No. 857 of 2010 arising out of Amarpur P.S. Case
No. 48 of 2010.
S.Sb/- (Jyoti Saran, J.)