High Court Patna High Court - Orders

Mir Allauddin & Ors. vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Mir Allauddin & Ors. vs The State Of Bihar on 4 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.32157 of 2011
                                      Mir Allauddin & Ors.
                                                Versus
                                       The State Of Bihar
                                              -----------

3 04-11-2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Admittedly, Dhansoi P.S. Case No. 83 of 2010 has

been registered on the basis of complaint petition filed in respect

of an occurrence which had taken place on 09-06-2010. There is

omnibus allegation of assault against all the petitioners and

admittedly, the injured has received simple injuries said to be

caused by hard and blunt substance which is evident from

Annexure-2 to this petition.

Considering the aforesaid facts and circumstances as

well as submission of the parties, let the petitioners, namely, Mir

Allauddin, Mir Jiyauddin @ Mir Jeyauddin, Samqur @ Sanowar,

Mir Manaur @ Mir Manowar and Mir Aslam @ Mir Asalam be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) each with two sureties of the like amount each in

connection with Dhansoi P.S. Case No. 83 of 2010

corresponding to Sessions Trial No. 187 of 2011 to the

satisfaction of Additional Sessions judge (Fast Track Court No.-I),

Buxar.

(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-