High Court Patna High Court - Orders

Chote Mohammad @ Chote Rai vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Chote Mohammad @ Chote Rai vs The State Of Bihar on 16 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL MISCELLANEOUS NO.34591 OF 2011
             CHOTE MOHAMMAD @ CHOTE RAI SON OF SHAKEEL RAI,
             R/O VILLAGE- SORPANIA, P.S.- DHAKA, DISTRICT- EAST
             CHAMPARAN
                                       VERSUS
                             THE STATE OF BIHAR
                           ----------------------------------

2 16/11/2011 Heard Mr. Alok Kumar Sinha, No. 1, learned

counsel for the petitioner and Dr. Indiwar Kumari,

learned APP for the State.

The case was initially registered under

section 307 of the Indian Penal Code but after death

section 302 IPC was added. The petitioner is the sole

named accused of the case.

According to the allegation, there was

altercation between the petitioner and the informant’s

brother Shyamdeo Rai Patel. The petitioner picked up

a small piece of bamboo and assaulted upon the head

of the informant’s brother who was carried to hospital

but in course of treatment he died.

Submission is that the case does not come

under the purview of section 302 IPC because there

was no intention or knowledge at all that such act

would cause death.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount
2

each to the satisfaction of the learned

S.D.J.M./concerned Court, Motihar in connection

with Dhaka P.S. Case No. 18 of 2011.

(Shyam Kishore Sharma, J.)
avin