High Court Patna High Court - Orders

Onkar Ravidas vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Onkar Ravidas vs The State Of Bihar on 16 November, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36273 of 2011
Onkar Ravidas
Versus
The State Of Bihar

2. 16.11.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is languishing in

custody since 02.05.2011 in a case

registered under Sections 323, 342, 324,

326, 307/34 of the Indian Penal Code.

The petitioner alleged to have

caused sharp cutting injury near the left

arm and chest of the informant’s son.

It is submitted by learned counsel

for the petitioner that prior to this

occurrence the petitioner lodged two cases

against the informant including under

Section 376 of I.P.C. It further appears

that wife of petitioner who caused sharp

cutting injury to the informant has already

been granted bail.

Considering the aforesaid

submissions, let the petitioner, above

named, be released on bail in connection

with Jhajha P.S. Case No. 40 of 2011 on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like
2

amount each to the satisfaction of the

learned C. J. M. Jamui.

U. K. ( Dinesh Kumar Singh, J)