IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33454 of 2010
SAGHIR MIYAN @ MD.SAGHIR ANSARI
Versus
STATE OF BIHAR
-----------
2. 17.09.2010. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 07.08.2010 in a case registered under
Sections 341, 323, 354, 316,307, 452, 504/34 of
the I.P.C.
It is alleged that the petitioner
alongwith one Sallauddin @ Dona Ansari entered
the house and assaulted the informant and the
daughter of the informant who was pregnant which
resulted into termination of pregnancy.
The impugned order suggests that the
doctors found only tenderness near lower abdomen
area of daughter of informant but there was no
external injury and the injury was sample in
nature. It is submitted that there is case and
counter-case between the parties and now both
parties reconciled the dispute.
Considering the aforesaid facts, 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
2
each to the satisfaction of the learned C.J.M.
Sheikhpura in connection with Ariari (Kasar)P.S.
Case No. 85 of 2010.
U.K. (Dinesh Kumar Singh,J.)