High Court Patna High Court - Orders

Phool Mohamad & Anr. vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Phool Mohamad & Anr. vs The State Of Bihar on 16 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.29332 of 2011
                        1.Phool Mohamad son of Md. Badu @ Md. Bada.
                         2.Md. Matim @ Md. Matin son of Batul, both R/o
                          Village Bhagauti P.S. Bisfi, District Madhubani
                                                        ........Petitioners.
                                              Versus
                         The State of Bihar       ......................O.P.
                                             ----------

3 16.11.2011 Heard learned counsel for the petitioners and the State.

Petitioners are accused in Bisfi P.S. Case No. 168 of

2011 registered under section 307 and other allied sections of the

Indian Penal Code.

Learned counsel for the petitioners submits that

specific allegation of causing injuries by farsa on the head of the

son of the informant has been made against the petitioners but the

injuries caused on their person are simple in nature.

Learned A.P.P. while opposing the prayer for bail has

conceded that injuries are simple in nature which is mentioned in

paragraph 33 of the case diary.

Considering the facts and circumstances of the case,

the above named petitioners are directed to be released on bail on

furnishing bail bond of Rs. 10000/(ten thousand) with two sureties

of like amount each to the satisfaction of C.J.M, Madhubani in

connection with Bisfi P.S. Case No. 168 of 2011.

(Rajendra Kumar Mishra, J)

M.Rahman