High Court Patna High Court - Orders

Manoj Rai vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Manoj Rai vs State Of Bihar on 31 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27311 of 2010
                                    MANOJ RAI
                                      Versus
                                The STATE OF BIHAR
                                      ------

2/ 31.08.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is shown assailant of the victim by means of

fasuli on his head along with other accused persons. Finding no case

under Section 307 of the I.P.C., he and other co-accused persons

were allowed bail by Police itself. Now, cognizance is taken under

Section 307 of the I.P.C. also and petitioner is apprehending his

arrest. Nature of injuries is simple with no repetition justifies bail

granted to him by Police. So, he is directed to remain on the Bail so

granted to him in connection with Dalasing Sarai P.S. Case No. 244

of 2009 pending in the Court of A.C.J.M., Dalasing Sarai, District-

Samastipur.

With the above observation, the application is disposed

of.

shail                                          (Mandhata Singh, J.)