High Court Patna High Court - Orders

Khalid vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Khalid vs The State Of Bihar on 20 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.22597 of 2010
                 KHALID son of Naimuddin resident of vill.-Isarwa, P.S.-Mahalgaon, Distt.-
                          Araria-------------Petitioner.
                                                  Versus
                                    THE STATE OF BIHAR .
                                               -----------

2. 20.7.2010 Heard Learned counsel for the petitioner and the State.

Dispute is with regard to grazing of informant’s crops by

petitioner’s cattle. They were taken to Kursal Argara. On the way

informant was intercepted by the accused persons. In retaliation

petitioner assaulted her with sharp knife while rest of the accused

persons had taken away her ornaments and assaulted her by fists also.

Those accused persons have been allowed bail by the court below itself.

For injuries it is said that they are simple in nature and 1/6″ deep only.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/-(Ten thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Araria, in connection

with Jokihat (Mahalgaon) P.S. case no.127 of 2009 (G.R. no.1126 of

2009 ) ,subject to the conditions as laid down under section 438(2) of

the Code of Criminal Procedure.

      Sudip                                             ( Mandhata Singh,J )