High Court Patna High Court - Orders

Chhotu Sada @ Chhotan Sada vs The State Of Bihar on 9 July, 2008

Patna High Court – Orders
Chhotu Sada @ Chhotan Sada vs The State Of Bihar on 9 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23086 of 2008
CHHOTU SADA @ CHHOTAN SADA
Versus

THE STATE OF BIHAR

– – – –

3. 9.7.2008 Heard.

The case has been registered under Sections

304 and other Sections of the Indian Pehnal Code.

The dispute arose on a controversy as to who could

lift the sand. The informant, the deceased and the

petitioner were working in a brick kiln. There is

allegation of dealing fists and slaps blows as

also of assaulting by brick batting. It is not

certain as to what could be the cause of death and

whose assault ultimately resulted in a particular

injury, considering which let the above named

petitioner be directed to be released from custody

on his furnishing a bond of Rs. 10,000/-( ten

thousand) with two sureties of the like amount

each to the satisfaction of the additional Chief

Judicial Magistrate, Benipur, Darbhanga, in Bahera

P.S.Case No.10 of 2001.

Kanth

( Dharnidhar Jha, J.)