IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35347 of 2011
Mahendra Swarankar son of Late Ganeshi
Swarnkar, resident of village & P.S.
Sour Bazar,District Saharsa
Versus
The State Of Bihar
----------------------------------
For the petitioner : Mr.Diwakar Pd.Singh
For the State : Mr.Addl.P.P.
—–
02/ 19.10.2011 Heard learned counsel for the
petitioner and learned counsel for
the State.
The present case been
registered for offence punishable
under Section 307 and some other
Sections of the Indian Penal Code
against the petitioner in which it
has been alleged that the petitioner
has assaulted the informant and her
husband because they had not
participated in the ritual of
marriage of petitioner’s daughter.
Submission is that there is
case and counter case and the
injuries are simple in nature.
Considering the facts and
2
circumstances of the case, let the
above named petitioner 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 Chief
Judicial Magistrate, Saharsa in Sour
Bazar P.S.Case No. 182 of 2011.
Tahir/- (Shyam Kishore Sharma, J.)