IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7808 of 2011
RAM BIHARI SINGH
Versus
THE STATE OF BIHAR
-----------
3 20.06.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
The petitioner is languishing in jail custody since
22.08.2010 on the allegation that he demanded extortion
money from the informant and when his demand was not
fulfilled, he gave one dagger blow on the chest of the
informant.
The original injury report reveals that opinion
regarding the nature of injury had been kept reserved.
Furthermore, the above-said injury report reveals that the
informant received one injury on his chest.
Learned counsel for the petitioner submits that
uptill now, no X-ray report has been placed before the I.O.
and the investigation has already been completed. It is
further pointed out by him that earlier only two cases were
instituted against the petitioner but the aforesaid cases were
not for the offence of extortion.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, the
petitioner, namely, Ram Bihari Singh be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Barhara
2
(Sinha) P.S. Case No. 225 of 2010 to the satisfaction of
Chief Judicial Magistrate, Bhojpur at Ara.
AKV/- ( Hemant Kumar Srivastava,J.)