High Court Patna High Court - Orders

Shankar Singh vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Shankar Singh vs The State Of Bihar on 8 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.34743 of 2011
                                           Shankar Singh
                                               Versus
                                        The State Of Bihar
                                              -----------

02/ 08.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 17.6.2011 in a case

registered under section 307 and other minor sections of the IPC.

Allegedly, an altercation took place between the parties on

account of cutting of tree and in course of altercation, petitioner gave

sawal blow to the informant’s son. Annexure 3 series reveal that

injured Jai Kishore Sah had sustained two injuries, out of the aforesaid

injuries, one injury is said to be grievous but admittedly, the aforesaid

injury has been found on his hand.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Shankar Singh, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Saran at Chapra in Garkha P.S. Case

no. 208/2010.

      shahid                                       (Hemant Kumar Srivastava,J)