High Court Patna High Court - Orders

Razaque Ansari vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Razaque Ansari vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20075 of 2008
                                     RAZAQUE ANSARI
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Section 302 of

the Indian Penal Code.

Learned counsel for the petitioner submits that due to

certain provocation over cutting of a tree, the petitioner who was

armed with a ‘Lathi’ gave a single blow to the deceased which hit him

on the head. It is further submitted that there is no repetition of blow

on the deceased.

The petitioner has remained in custody since 22.7.2006.

Considering the aforesaid fact, the petitioner Razaque

Ansari is directed to 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 Additional Sessions Judge, F.T.C., East

Champaran, Motihari in connection with Sessions Trial No.45 of 2007

arising out of Paharpur P. S. Case No. 86 of 2006.

            U.K.                                                    (Sheema Ali Khan,J)