IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.209 of 2011
PARAS CHOUDHARY & ANR.
Versus
THE STATE OF BIHAR
02/ 03.02.2011
Heard learned counsel for the petitioners as well as learned
P.P. for the State assisted by the learned counsel for the informant.
Petitioners seek their bail in connection with Dawath P.S.
Case no.45/2010 registered under section 307 and other minor
sections of the IPC.
Allegedly, petitioners and other accused assaulted the
informant with Dagger, Lathi, Danta and other weapons. There is
specific allegation against petitioner no.1 that he gave several dagger
blows to the informant.
The impugned order of the learned Addl. Sessions Judge
reveals that the doctor has found two injuries on the person of the
injured and subsequently, injured was referred to PMCH on 10.6.2010
from where he was discharged on 18.6.2010. The nature of the injury
has not been mentioned in the impugned order dated 4.12.2010.
Admittedly, there is no specific allegation of any overt-act
against petitioner no.2. Accordingly, petitioner no.2, namely, Chandan
Kamkar is directed to be released on bail in connection with Dawath
P.S. Case no. 45 of 2010 on furnishing bail bond of Rs 10,000/- with
two sureties of the like amount each to the satisfaction of Sub
divisional Judicial Magistrate, Bikramganj, Rohtas.
So far as the petitioner no.1,namely, Paras Choudhary is
concerned, let carbon copy of the case diary of Dawath P.S. Case no.
-2-
45/2010 along with complete injury report of injured-Shyamji Singh,
if available, be called for from the court of Sub divisional Judicial
Magistrate, Bikramganj, Rohtas and list the matter after receipt of the
same.
shahid (Hemant Kumar Srivastava,J)