High Court Patna High Court - Orders

Pampam Das &Amp; Anr vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Pampam Das &Amp; Anr vs State Of Bihar on 7 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37100 OF 2010
                     1. PAMPAM DAS
                     2. PRADIP DAS
                        BOTH SONS OF BIJENDRA DAS, RESIDENT OF VILLAGE
                        GAMHARIA, WESTERN TOLA, P.S. GAMHARIA,
                        DISTRICT- MADHEPURA.............. PETITIONERS

                                         Versus
                        STATE OF BIHAR.................. OPPOSITE PARTY
                                       -----------

2/ 07-10-2010 Heard the parties.

In a criminal prosecution registered under Sections 307/34

besides other allied offences of the Indian Penal Code, the petitioners

and one Bijendra Das are alleged to have assaulted the informant by

Dabia (sharp cutting weapon) repeatedly on the head of the

informant. By order dated 19-04-2010 passed in Cr. Misc. No. 11840

of 2010 co-accused Bijendra Das, has been granted bail by a Bench of

this Court on completion of seven months in judicial custody. The

petitioners have surrendered on 23-07-2010.

In the aforesaid background, in order to maintain

consistency by this Court, the prayer for bail of the petitioners is

rejected for the present with a liberty to renew their prayer for bail on

completion of seven months in judicial custody.

( Birendra Prasad Verma, J.)

A.H/Shahzad