High Court Patna High Court - Orders

Bhola Rai vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Bhola Rai vs The State Of Bihar on 7 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6303 of 2011
                                        BHOLA RAI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 07.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in connection with Rail Chapra P.S.

Case No. 63 of 2010 registered under

Sections 341,323 and 324 of the I.P.C.

Subsequently Section 307 of the I.P.C. was

also added.

It is submitted by the learned

counsel for the petitioner that all the

injuries are simple.

Considering the fact that injuries

are on vital part of the body, this Court is

not inclined to interfere.

However, let learned court below

consider the regular bail application of the

petitioner keeping in view that injuries are

simple, there is no allegation of repetition

of blow against the petitioner and dispose

off the regular bail application of the

petitioner preferably on the same day if the

petitioner surrenders and prays for regular
2

bail within a period of four weeks from

today.

With this observation, the

application is disposed off.

U. K. ( Dinesh Kumar Singh, J)