High Court Patna High Court - Orders

Dharmpal Ray vs The State Of Bihar on 12 August, 2010

Patna High Court – Orders
Dharmpal Ray vs The State Of Bihar on 12 August, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr. Misc. No.20105 of 2010
                                DHARMPAL RAY, son of Sri Khalifa Ray
                                                   Versus
                                        THE STATE OF BIHAR
                                                 -----------

4/ 12.08.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case under Sections 302, 201/34

of the Indian Penal Code.

The case is peculiar in itself that due to demand of Rs.200/-,

the father and the brother of the deceased are said to have assaulted him

with lathi causing his death.

The petitioner is father of the deceased.

Learned counsel for the petitioner submits that there is no lathi

injury on the person of the deceased and death is due to strangulation. He

further submits that there is no reason as to why a father would kill his

son and that too on demand of some money for medical treatment.

Counsel for the State submits that the case of the father would

stand on better footing as that of the brother, who is also accused in this

case.

In the circumstances, petitioner, named above, is directed to be

released on bail on furnishing bail bond of Rs. 5,000/- (Five thousand)

with two sureties of the like amount each to the satisfaction of

Additional Sessions Judge, Fast Track Court No.-Vth, Saran in

connection with S.T. No. 271 of 2010, arising out of Khaira P.S. case no.

15 of 2010.

(Samarendra Pratap Singh, J.)
Uday/