High Court Patna High Court - Orders

Nagina Raut &Amp; Anr vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Nagina Raut &Amp; Anr vs State Of Bihar on 22 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.34736 of 2010
                         NAGINA RAUT & ANR
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 22.09.2010 Petitioners are languishing in jail since

21.03.2010 in a case registered under Sections

302/34 of the I.P.C.

There is general allegation against 11

persons of assaulting the victim whereas there was

specific allegation against Pardeshi Dom to have

assaulted the victim with cricket wicket. Judgment

contained in annexure-2 reflects that Pardeshi Dom

has been acquitted vide Sessions Trial No. 615/103 of

2008.

Considering the aforesaid submissions, let

the petitioners namely 1. Nagina Raut 2. Heera Lal

Raut, be released on bail on furnishing bail bond of

Rs. 10,000/-(ten thousand) with two sureties of the

like amount each to the satisfaction of Judicial

Magistrate, Ist Class, Sadar, Motihari in connection

with Gobindganj(Areraj) P.S. Case No. 30 of 2008.

Learned Court below will be at liberty to

cancel the bail bond of the petitioners, if the

petitioners fail to appear on three consecutive dates.

( Dinesh Kumar Singh, J.)
Shageer