High Court Patna High Court - Orders

Ashok Kumar Singh @ Lalan Singh vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Ashok Kumar Singh @ Lalan Singh vs The State Of Bihar on 23 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19162 of 2011
                            Ashok Kumar Singh @ Lalan Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 23.06.2011. Heard the learned counsel for the

petitioner and Mr. Anil Kumar, learned

A.P.P. for the State.

The petitioner is apprehending his

arrest in a case registered under Sections

341, 323, 307, 504/34 of the Indian Penal

Code.

The specific accusation of assault

to Mritunjay Kumar Singh on the head is

against Manish Kumar Singh who is not

petitioner before this court whereas it is

alleged against the petitioner to have

assaulted the informant at his hand.

It is submitted by the learned

counsel for the petitioner that there is no

injury report of the informant on the

record. There is counter version of the

occurrence also.

It is submitted by the learned

counsel for the informant that adding of

Section 34 of the I.P.C. the petitioner is

also liable for injury caused to brother of
2

the informant.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Madhepura P.S. Case No. 61

of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned C. J. M. Madhepura, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)