High Court Patna High Court - Orders

Sakaldeo Chaudhary vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Sakaldeo Chaudhary vs The State Of Bihar on 21 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.41763 of 2010
                  Sakaldeo chaudhary, son of Kailu Chaudhary, Resident of
                  Village Nichli Kageshwar, P.S. Khaira, Distt. Jamui
                                               ....................... Petitioner
                                              Versus
                  The State of Bihar           ....................... Opp.Party
                                           -----------

For the petitioner: M/S. S.K.Thakur &
S.P.Parasar,Advocates
For the State: Mrs. Gulnar Begum, Addl. P.P.

————

2. 21.12.2010 Heard learned counsel for the petitioner and

learned Additional P.P. for the State.

The petitioner prays for bail in Khaira P.S. Case

No. 215/2010 under Sections 341,323,324,307 and 504 read

with Section 34 of the Indian Penal Code.

The allegation in the FIR is that the petitioner

assaulted the father of the informant by Saif whereas two

other accused persons, Pradip Chaudhary and Kailu

Chaudhary had assaulted him with Lathi as a result of which

bleeding injury was caused to his head.

Learned counsel for the petitioner submits that it

is evident from the injury report that the injury on the head

of the informant’s father was caused by hard and blunt

substance and both the accused persons who were carrying

Lathi have been granted bail by the court below.
2

On a consideration of the facts and circumstances

of the case, the petitioner, Sakaldeo Chaudhary is directed to

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 the Chief Judicial Magistrate, Jamui in

connection with Khaira P.S. Case No. 215 of 2010.

( Ramesh Kumar Datta, J.)
S.Pandey