High Court Patna High Court - Orders

Navin Kumar Pandey &Amp; Anr vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Navin Kumar Pandey &Amp; Anr vs State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33597 of 2010
                               NAVIN KUMAR PANDEY & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 15.09.2010 Heard learned counsel for the petitioners as well

as learned counsel appearing for the state.

The only allegation against the petitioners is that

they alongwith other accused assaulted the informant and

his father with fist and slaps. The impugned order dated

09.08.2010 passed by the learned court below reveals that

the deceased died due to head injury caused by hard and

blunt substances. The allegation in the F.I.R. shows that

author of the head injury is other accused and not the

petitioners.

Accordingly, the petitioners, namely, Navin

Kumar Pandey and Jintendra Kumar Singh @ Jittu Singh

are directed to be released on bail on furnishing bail bond of

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

amount each in connection with Barh P.S. Case No. 175 of

2010 to the satisfaction of Additional Chief Judicial

Magistrate, Barh, District-Patna.

( Hemant Kumar Srivastava, J.)
AKV/-