High Court Patna High Court - Orders

Sukhdeo Bhuiyan vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Sukhdeo Bhuiyan vs The State Of Bihar on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.30285 of 2011
                                     Sukhdeo Bhuiyan
                                           Versus
                                    The State Of Bihar
                                          -----------

02/ 22.09.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 17.5.2011 in a case

registered under sections 341, 323, 387, 354, 504/34 of the IPC.

Admittedly, except section 387 of the IPC almost, all

sections are bailable in nature.

It would appear from perusal of the first information

report that the petitioner tried to take thumb impression of the

informant on a plain paper, he could not succeed in his attempt.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, Sukhdeo Bhuiyan,

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 Sub

divisional Judicial Magistrate, Sherghati(Gaya) in Barachatti

(Mohanpur) P.S. Case no. 166/2011.

      shahid                                      (Hemant Kumar Srivastava,J)