IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32398 of 2010
DINESH SAH, SON OF SHANKAR SAH, RESIDENT OF VILLAGE-
ADAM BANDH, P.S.- BARIGANIA, DISTRICT- SITAMARHI :--- PETITIONER.
Versus
THE STATE OF BIHAR :----- OPPOSITE PARTY.
-----------
3. 22.12.2010. Heard learned counsel for the petitioner and the State.
Petitioner is apprehending his arrest in connection with a
case registered for the offences under Sections 328, 307/34 of the Penal
Code. He is named in the First Information Report as the one who
ordered Janakiya Devi to pour acid over the informant. The First
Information Report lodged by Janakiya Devi prior to the present
occurrence is contained in Annexure-2 where she has admitted and
explained the circumstances in which she poured acid over the face of
the informant.
Having considered the two allegations, it is quite evident that
petitioner has not played any dominant role in the occurrence. He, named
above, is accordingly directed to surrender in the court below within four
weeks from the date of receipt/production of a copy of this order in the
court below and in the event of his so surrendering he be admitted to the
privilege of bail on furnishing bail bond of Rs. 5,000/- (Five thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Sitamarhi in connection with Bairgania P.S.Case No.
60 of 2010, subject to the conditions as laid down under Section 438(2)
of the Cr.P.C.
(V.N.Sinha,J.)
P.K.P.