IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous CaseNo. 25648 of 2011
Binod Mahto @ Biro Mahto @ Binno Mahto son of Raju Mahto
Resident of village Sundmara,P.S.Deodar,District Godda(Jharkhand)
Versus
The State Of Bihar
For the petitioner : Mr.Vinod Shankar Modi
For the State : Mr.Addl.P.P.
------
02/ 03.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered for offence under Section 307 and some other Sections
of the Indian Penal Code against the petitioner and one another in
which it has been alleged that both the accused stabbed the
informant.
Submission is that the victim had one injury caused
by hard and pointed object, so the prosecution case is belied by
the medical evidence.
Considering the facts and circumstances of the case,
let the above named petitioner 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 Additional Sessions
Judge, Fast Track Court No.II, Banka in Sessions Trial No. 638 of
2011 arising out of Amarpur P.S.Case No. 225 of 2010.
Tahir/- (Shyam Kishore Sharma, J.)