High Court Patna High Court - Orders

Shadhu Sharan Prasad vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Shadhu Sharan Prasad vs The State Of Bihar on 20 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.23765 of 2011
                  Sadhu Sharan Prasad, son of Sri Kameshwar Prasad,
                  resident of Village-Dasturpar, P.S. Tharthari, District-
                  Nalanda, presently posted as Assistant Teacher, Middle
                  School, Chhoti Chariyari, Block-Tharthari, District-Nalanda.
                  .................................................................Petitioner.

                                                 Versus

                  The State Of Bihar..................................Opposite Party.

                                               -----------

For the Petitioner : Mr. Amrit Abhijit, Advocate.
For the State : Mrs. Renuka Ratnakar, A.P.P.

————

2. 20.7.2011. Heard learned counsel for the petitioner and the

learned A.P.P. for the State.

The petitioner apprehends his arrest connection

with Noorsarai P.S. Case No.73 of 2011 registered under

Sections 307/379/384/341 and 323/34 of the Indian Penal

Code.

Learned counsel appearing on behalf of the

petitioner submits that the specific overt act is not attributed

to the petitioner. It has also been submitted that the present

case is a counter blast of Tharthari P.S. Case No.14 of 2011

instituted on 30.4.2011 under Sections 308/379/323 and

341/34 of the Indian Penal Code lodged by Dilip Kumar, one
2

of the co-accused of the present case against the informant

and others.

In the F.I.R., the specific overt act is attributed to

the co-accused, Dilip Singh, Arvind Yadav and Ram Prasad

Singh and no specific overt act is attributed to the petitioner.

Having considered the facts and the circumstances

of the case, let the petitioner abovenamed, in the event of his

arrest or surrender by him within four weeks from today, be

enlarged on bail on his furnishing bail bond of Rs.10,000/-

(Rupees Ten Thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Nalanda at Biharshari, in connection with Noorsarai P.S. Case

No.73 of 2011, subject to the condition laid down under

Section 438(2) Cr.P.C.

(Rajendra Kumar Mishra, J)
P.S.