High Court Patna High Court - Orders

Krishna Kumar Mishra @ Krishna … vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Krishna Kumar Mishra @ Krishna … vs State Of Bihar on 15 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.20721 of 2008
           KRISHNA KUMAR MISHRA @ KRISHNA MISHRA & ANR
                                   Versus
                            STATE OF BIHAR
                                  -----------

3 15.07.2008 Heard the learned counsel for the petitioner and the

State and the learned counsel appearing on behalf of the informant

in connection with a case which has been registered under Section

307 and some other sections of the I.P.C.

Submission is that there is a case and counter case.

In counter case also charge sheet has been submitted. There was no

intervening circumstance so Section 307 I.P.C. is not attracted.

The prayer of bail has been opposed by the learned

counsel appearing on behalf of the informant.

Considering the facts and circumstances, petitioners

namely, Krishan Kumar Mishra @ Krishan Mishra and Rakesh

Kumar Mishra are ordered to be released on bail on furnishing bail

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

like amount each to the satisfaction of the Chief Judicial Magistrate,

Ara in connection with Bihiya P.S. Case No.61 of 2008.

    Mkr.                                   (Shyam Kishore Sharma, J)