High Court Patna High Court - Orders

Jiwan Das vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Jiwan Das vs The State Of Bihar on 16 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9241 of 2011
                                        JIWAN DAS
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 16.03.2011 Heard learned counsel appearing on behalf of the

petitioner and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with

Amarpur P.S. Case No. 48 of 2010 for offence punishable under

Sections 341, 323, 307 and 504/34 of the Indian Penal Code.

Prayer of the petitioner was earlier rejected by

order dated 6.8.2010 passed in Criminal Misc. No. 26769 of

2010. Allegation against the petitioner is of assaulting the

sister-in-law of the informant on the scalp by means of a Sawal.

Regard being had to the period of incarceration, let

the petitioner Jiwan Das be released on bail on furnishing bail

bond of Rs. 10,000/- (rupees ten thousand) with two sureties of

the like amount each to the satisfaction of learned Additional

Sessions Judge, Fast Track Court-II, Banka in connection with

Sessions Case No. 857 of 2010 arising out of Amarpur P.S. Case

No. 48 of 2010.

      S.Sb/-                                          (Jyoti Saran, J.)