IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35897 of 2010
RAMJEE PRASAD, son of Late Baijnath Prasad
Resident of Mohalla- Nasriganj, Ward No.
7, P. S. Nasriganj, District-Rohtas.
...Petitioner.
Versus
THE STATE OF BIHAR................Opposite Party.
-----------
2. 29.09.10. Heard learned counsel for the
petitioner, informant and the State.
The petitioner is languishing in custody
since 26.07.2010 in a case registered under
Sections 147, 148, 149, 323, 324,307 of the
I.P.C., section 27 of the Arms Act and Sections
3(i)(iv)(x) of SC/ST (Prevention of Atrocities)
Act.
It is alleged against the petitioner and
his son Krishna Kumar to have assaulted the
informant, namely, Ajay Kumar with Farsa on his
head.
It is submitted on behalf of the learned
counsel for the petitioner that there is
bonafide land dispute and there is counter
version of the occurrence also. Though the
injury has been found on the parietal area of
the scalp but in paragraph no. 28 of the case
diary, the doctor has assigned that the injury
has been caused by hard and blunt substance
which fact has not been controverted by the
learned counsel for the informant.
2
Considering the aforesaid submissions,
let the petitioner above named be released on
bail on furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like amount
each to the satisfaction of the learned Sub
Divisional Judicial Magistrate, Bikramganj
(Rohtas) in connection with Nasriganj P.S. Case
No. 115 of 2010.
U.K. (Dinesh Kumar Singh,J.)