High Court Patna High Court - Orders

Dharmnath Rai vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Dharmnath Rai vs The State Of Bihar on 29 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.9099 of 2011
                                     DHARMNATH RAI
                                               Versus
                                   THE STATE OF BIHAR
                                         -----------

02/ 29.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State assisted by the learned counsel for the

informant.

Petitioner is languishing in jail custody since 11.8.2010 in

connection with Sessions Trial no. 867/2010 arising out of Bheldi P.S.

58/2009 registered under sections 341, 324, 307, 379,504 and 506 of

the IPC.

Allegedly, petitioner gave several dagger blows to the

informant causing injuries on different parts of his body including

Panjara and furthermore, he has also given dagger blow to the

informant’s daughter but the learned counsel for the petitioner points

out that there is case and counter case between the parties and persons

from both sides sustained injuries. It is also pointed out by him that

petitioner is own uncle of the informant and the alleged occurrence

took place on account of childish quarrel and moreover, uptill now

opinion regarding injuries of the informant has not been obtained by

the Investigating Officer whereas he has already submitted charge

sheet and charges have already been framed in this case.

On the other hand, learned counsel for the informant

opposed the prayer pointing out that the informant has received

injuries on vital part of his body.

Considering the aforesaid facts and circumstances as well as
-2-

submissions of the parties, let petitioner, Dharmnath Rai, be released

on bail on furnishing bail bonds of Rs 10,000/- with two sureties of

the like amount each to the satisfaction of the Addl. Sessions Judge

XI, Saran in Sessions Trial no.867/2010 arising out of Bheldi P.S.

Case no. 58 of 2009.

shahid                                         (Hemant Kumar Srivastava,J)