High Court Patna High Court - Orders

Rajo Prasad @ Rajo Yadav vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Rajo Prasad @ Rajo Yadav vs The State Of Bihar on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8184 of 2011
                           RAJO PRASAD @ RAJO YADAV
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2. 25.3.2011 Heard.

Petitioner Rajo Prasad alias Rajo Yadav is not the

assailant of the deceased. He is said to have assaulted the

informant. While this part was dictated, the learned A.P.P.

appearing on behalf of the State intervened to contradict me that

the petitioner was also the assailant of the deceased. On reading

to the written report, I find that there is no allegation of any

allegation of assaulting the deceased or doing any overt act

against the petitioner. The Court expressed its displeasure at the

behaviour of the learned A.P.P.

Regard being had to the fact that the petitioner is

not the assailant of the deceased, his prayer for bail is being

allowed by directed the above named petitioner to be released on

furnishing a bond of Rs. 10,000/-( ten thousand) with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Nawada in Sirdalla P.S.Case No. 169 of

2010.

        Kanth                                        ( Dharnidhar Jha, J.)