High Court Patna High Court - Orders

Maharana Singh &Amp; Anr. vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Maharana Singh &Amp; Anr. vs The State Of Bihar on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8178 of 2011
                            MAHARANA SINGH & ANR.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2. 25.3.2011 Heard learned counsel for the petitioners, learned

counsel for the informant and learned counsel for the State.

The appellation appears primarily made in the

F.I.R. against six persons of assaulting the deceased with legs

and fists on the chest and other parts of his body. Two witnesses

examined in paragraphs 6 and 7 of the case diary, as may appear

from paragraph 5 of the rejection order, also appear stating the

assault on deceased Ramanand Singh in the manner as alleged.

There were two injuries recorded by the Doctor holding the

Post-mortem examination and one of the injuries on the parietal

part was found to be the cause of death. There is no specific

material indicating as to who had caused that particular injury,

considering which let both the petitioners, namely, Maharana

Singh and Foto Kumar alias Foto Singh be directed to be

released on furnishing bonds each of Rs. 10,000/-( ten thousand)

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

the Chief Judicial Magistrate, Begusarai, in S. Kamal P.S.Case

No. 191 of 2010.

        Kanth                                        ( Dharnidhar Jha, J.)