IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41763 of 2010
Sakaldeo chaudhary, son of Kailu Chaudhary, Resident of
Village Nichli Kageshwar, P.S. Khaira, Distt. Jamui
....................... Petitioner
Versus
The State of Bihar ....................... Opp.Party
-----------
For the petitioner: M/S. S.K.Thakur &
S.P.Parasar,Advocates
For the State: Mrs. Gulnar Begum, Addl. P.P.
————
2. 21.12.2010 Heard learned counsel for the petitioner and
learned Additional P.P. for the State.
The petitioner prays for bail in Khaira P.S. Case
No. 215/2010 under Sections 341,323,324,307 and 504 read
with Section 34 of the Indian Penal Code.
The allegation in the FIR is that the petitioner
assaulted the father of the informant by Saif whereas two
other accused persons, Pradip Chaudhary and Kailu
Chaudhary had assaulted him with Lathi as a result of which
bleeding injury was caused to his head.
Learned counsel for the petitioner submits that it
is evident from the injury report that the injury on the head
of the informant’s father was caused by hard and blunt
substance and both the accused persons who were carrying
Lathi have been granted bail by the court below.
2
On a consideration of the facts and circumstances
of the case, the petitioner, Sakaldeo Chaudhary 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 Chief Judicial Magistrate, Jamui in
connection with Khaira P.S. Case No. 215 of 2010.
( Ramesh Kumar Datta, J.)
S.Pandey