High Court Patna High Court - Orders

Manoj Yadav vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Manoj Yadav vs The State Of Bihar on 16 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.19055 of 2011
                         MANOJ YADAV son of Mahavir Yadav, resident
                         of village-Gamharia, P.S.-Saur Bazar, Dist.-Saharsa.
                                                   Versus
                                       THE STATE OF BIHAR
                                                -----------

2. 16.6.2011. Heard Mr. Pramod Mishra, learned counsel for the

petitioner and learned Additional Public Prosecutor for the State.

The petitioner, who is in custody in connection with

Saur Bazar P.S. Case No.12 of 2011 for the offence under section

307 and other allied sections of the Indian Penal Code, has prayed

for grant of bail.

Learned counsel for the petitioner submits that in the

occurrence both the parties have participated and even petitioner had

also sustained injury. From the side of the petitioner also a first

information report vide Saur Bazar P.S. Case No.13 of 2011 was

lodged against the informant side. It was further submitted that even

injury sustained on the head of the informant was caused by hard

and blunt substance.

In view of the facts and circumstances of the case

particularly the fact that the cases were lodged by both sides, the

petitioner, above named, is directed to be enlarged on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of learned Chief Judicial Magistrate,

Saharsa in connection with Saur Bazar P.S. Case No.12 of 2011.

Md.S.                                           ( Rakesh Kumar, J.)