High Court Patna High Court - Orders

Ravindra Kunwar @ Bablu @ Rabindra … vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Ravindra Kunwar @ Bablu @ Rabindra … vs The State Of Bihar on 23 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.4092 of 2011
                     RAVINDRA KUNWAR @ BABLU @ RABINDRA KUMAR
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

2 23.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Allegedly, the petitioner and other FIR named

accused persons mercilessly assaulted the informant’s family

members with lethal weapons. It appears from perusal of FIR

itself that three persons sustained injuries and out of them, all

the aforesaid persons have sustained simple injury except

one injured, namely, Manish Choudhary @ Sajan Choudhary

who sustained one grievous injury on his leg.

Taking into consideration the above-said facts as

well as period of detention in judicial custody, let the

petitioner, namely, Ravindra Kunwar @ Bablu @ Rabindra

Kumar be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) each with two sureties of the like

amount each in connection with Supaul P.S. Case No. 318 of

2010 to the satisfaction of Chief Judicial Magistrate, Supaul.

AKV/-                                               (Hemant Kumar Srivastava,J.)