IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4565 of 2011
Shambhu Sahani, Son of Sri Janak Sahani, resident of Village-Salehpur,
P.S.-Bishambharpur, District-Gopalganj. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 22.02.2011 The petitioner is in custody in relation to
Bishambharpur P.S. Case No.10/2010 instituted, inter alia, under
Sections 302 & 307 of the Indian Penal Code.
As per the prosecution report, it is alleged that when
some persons wrongly trying to construct a road, there was a protest
by prosecution parties upon which they started beating members of the
prosecution parties. One Birendra Sahani assaulted the father of the
informant who later in course of treatment come to his injury.
Petitioner and one Suresh Sahani is said to have assaulted the
informant’s aunt, Munni Devi who was seriously injured.
Petitioner states that in view of the nature of dispute it
cannot be said that there was any intention to kill.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Gopalganj in connection with
Bishambharpur P.S. Case No.10/2010.
Trivedi/ (Navaniti Prasad Singh, J.)