High Court Patna High Court - Orders

Pappu Mandal @ Dhobi Singh @ Pappu … vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Pappu Mandal @ Dhobi Singh @ Pappu … vs The State Of Bihar on 9 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL MISCELLANEOUS NO.36858 OF 2011
                PAPPU MANDAL @ DHOBI SINGH @ PAPPU RAM SON OF
                SHEEVAN RAM, R/O VILLAGE- PATELPUR,P.S.-SURAJ
                GARHA, DISTRICT- LAKHISARAI
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 09/11/2011 Heard Mr. Ved Prakash, learned counsel for

the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Section 302 of the Indian Penal Code in which

the informant alleged that his father and the

petitioner were taking toddy together and under the

influence of the liquor the petitioner picked-up a brick

and pelted it upon the informant’s father causing his

death.

Submission is that the case at best comes

under section 304 Part II of the Indian Penal Code.

There was intention or knowledge at all.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of Sri A. K. Pandey, Railway

Judicial Magistrate, Ist Class, Kiul in connection with

G.R.P.S. Case No. 7 of 2011.

(Shyam Kishore Sharma, J.)
avin