High Court Patna High Court - Orders

Chanchal Rai vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Chanchal Rai vs The State Of Bihar on 3 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.185 of 2011
                                    CHANCHAL RAI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 03.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with

Morhowrah P.S. Case No. 57 of 2010 registered under

sections-302, 307/34 of the of the Indian Penal Code.

It is the prosecution case itself that it was co-accused,

Prem Nath Rai who gave fatal blow to deceased, Deonath Rai.

So far as the petitioner is concerned, he gave one Farsa blow

on the head of the informant. Annexure-2 to this application

reveals that the informant has received altogether four injuries

out of which two injuries have been found on the head of the

informant but the nature of the injury has not been given in the

aforesaid injury report.

The contention of Learned counsel for the petitioner is

that there is case and counter case between the parties and

uptill now, the doctor has not given his opinion in respect of

nature of injury of the informant.

Considering the aforesaid facts as well as submissions

of the parties, the petitioner, namely, Chanchal Rai 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 in
-2-

connection with Morhowrah P.S. Case No. 57 of 2010 to the

satisfaction of Chief Judicial Magistrate, Saran at Chapra.

AKV/-                               (Hemant Kumar Srivastava,J.)