High Court Patna High Court - Orders

Sukesh Shivhare @ Sukesh Kumar vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Sukesh Shivhare @ Sukesh Kumar vs The State Of Bihar on 24 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.34761 of 2011

                     Sukesh Shivhare @ Sukesh Kumar, Son of Sri Banshi Prasad, resident of
                     Shivhare Tola Pupri, P.S. Pupri, District-Sitamarhi       --------- Petitioner
                                                         Versus
                                                The State Of Bihar
                                            ----------------------------------

02 24-10-2011 Heard Sri Bikramdeo Singh, learned counsel for the

petitioner, Sri Jitendra Kumar Singh, learned Addl. Public

Prosecutor and learned counsel for the informant.

The petitioner, who is in custody in Pupri P.S. Case

no.103 of 2011 registered for the offences under Sections 498A,

323,307, 379/34 of the Indian Penal Code, has prayed for grant of

bail. It was submitted by learned counsel for the petitioner that

though the petitioner is the husband of the informant, there is no

material to show that it was a case for offence under Section 307 of

the Indian Penal Code. It was stated that the petitioner is in custody

since 22.09.2011.

Learned counsel for the informant as well as learned

A.P.P. have vehemently opposed the prayer for bail.

In view of the facts and circumstances, let the petitioner

above named be released on bail on furnishing bail bond of

Rs.10,000/-( ten thousand) with two sureties of the like amount each

to the satisfaction of learned Sub Divisional Judicial Magistrate,

Pupri at Sitamarhi in Pupri P.S. Case No.103 of 2011.

( Rakesh Kumar, J.)
NKS/-