IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3255 of 2011
SUMIT RAI
Versus
THE STATE OF BIHAR
-----------
2. 10.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending
his arrest in a case registered under
Sections 287 and 304 of the Indian Penal
Code.
The accusation is that the
petitioner used to supply electricity
through the generator and since the
necked wire was low when the victim got
attracted to live electric wire and
subsequently succumbed to the electric
shock.
It is submitted by the learned
counsel for the petitioner that even
assuming the accusation at best the case
under Section 304A of the I.P.C. is made
out. Learned counsel for the petitioner
submits that the petitioner is ready to
pay Rs. 25,000/-to the informant.
Considering the aforesaid
submissions and the fact that the
petitioner is ready to pay Rs. 25,000/-
2
to the informant, let the petitioner,
above named, be released on bail on
deposit of Rs. 25,000/- before the
learned court below which shall be
released in favour of the informant in
the event of arrest or surrender before
the learned court below within a period
of twelve weeks from today in connection
with Hayaghat P.S. Case No.74 of 2009 on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Darbhanga, subject to the
conditions as laid down under Section
438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)