IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5129 of 2011
SHEIKH SAHBAZ @ SHEIKH SAHHBAJ son of Nazrul@ Natthan Resident of
village- Barichakla, Maadarsa Tola Police Station- K. Nagar ( Maranga ) Dist- Purnea.
Versus
THE STATE OF BIHAR
-----------
2. 09.03.2011 The petitioner is in custody since 29.11.2010 in
relation to K. Nagar (Maranga) P. S. Case No 300/2010
instituted under Section 341,323,379/34 of the Indian penal
Code to which later on death of the one of the injured person
Section 302 of the I. P.C was added.
In the F.I.R which is lodged on 06.10.10 in the
hospital. It is alleged that the informant’ son Md. Saddam
Hussain was being assaulted by the petitioner and his family
members and when his daughter Sahani Khatoon went to rescue
him, she has also assaulted with bamboo stick, she succumbed
to her injuries in course of treatment. On the behalf of the
petitioner it is submitted that the whole story has been painted. It
is submitted that on 6.10.10 Md. Saddam Hussain had tried to
rape therefore, the petitioner for which on 7.10.10 a Complaint
Case was already filed it is because of that incident that Md.
Saddam Hussain was beaten up and just to create a defence. This
F.I.R was lodged after two weeks of the incident.
Be that as it may, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/-( Rupees
Ten Thousand) with two sureties of the like amount each to the
2
satisfaction of Chief Judicial Magistrate, Purnea in K. Nagar (
Maranga) P.S.Case No. 300/2010.
Namita ( Navaniti Prasad Singh, J.)