High Court Patna High Court - Orders

Paras Verma @ Paras Sah & Anr. vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Paras Verma @ Paras Sah & Anr. vs The State Of Bihar on 13 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.34309 of 2011
             ======================================================

1. Paras Verma @ Paras Sah

2. Rambali Verma
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s

2 13-10-2011 Heard learned counsels for the petitioners and the

State.

The petitioners are languishing in custody since

29.07.2011 in a case registered under Sections 147, 148, 149,

323, 324, 325, 307, 379 and 504 of the Indian Penal Code.

It is alleged that the accused persons assaulted the

informant’s side. The specific accusation against petitioner

no.1 is to have made assault with farsa on the informant’s

brother namely Dhanushdhari Kushwaha. The injury report of

Dhanushdhari Kushwaha has been brought on record which

suggests three lacerated injuries, out of which injury no.2 has

been found to be grievous on the hand. There is counter

versions of the occurrence also and the petitioners’ side have

also received injuries.

Considering the aforesaid facts, let the above named

petitioners be released on bail, on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of the learned Additional

Chief Judicial Magistrate, Bagaha in connection with

Dhanaha P.S. Case No. 87 /2011.

(Dinesh Kumar Singh, J)
Amrendra Kumar/-