IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.744 of 2011
SANJAY MUKHIYA
Versus
THE STATE OF BIHAR
-----------
2 11.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Counsel for the petitioner seeks and is permitted to
make necessary correction in the prayer portion of the bail
petition during course of the day.
Petitioner seeks bail in connection with Sri Nagar P.S.
Case No. 12 of 2010 registered under section-302 & other
sections of the Indian Penal Code.
Allegedly, the petitioner assaulted the injured, Dipu
Mukhiya who has received simple injury which is evident from
Annexure-3 to this petition. It is the prosecution case itself that
the petitioner even did not touch the body of the deceased.
Considering the aforesaid facts and circumstances,
the petitioner, namely, Sanjay Mukhiya s directed to be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Sri Nagar P.S. Case No. 12 of 2010
corresponding to Sessions Trial No. 104A of 2010 to the
satisfaction of Additional Sessions Judge-Ist, Madhepura.
AKV/- (Hemant Kumar Srivastava,J.)