High Court Patna High Court - Orders

Sunil Kumar vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Sunil Kumar vs The State Of Bihar on 11 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.777 of 2011
                                    SUNIL KUMAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 11.02.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner seeks bail in connection with

Suryagarha P.S. Case No. 189 of 2010 registered under

section-307 & other minor sections of the Indian Penal Code

as well as section-3(i)(x) of S.C. & S.T. (Prevention of

Atrocities) Act.

Allegedly, the petitioner humiliated the informant

by calling his caste name and also gave one dagger blow

causing injury on the forehead of the informant.

Furthermore, he took out Rs 2500/- from the pocket of the

informant.

Learned counsel for the petitioner points out that

there was some dispute between the petitioner and the

informant for which the petitioner had filed an informatory

petition against the informant and the Principal and that is

the reason, the petitioner has been dragged in this false

case. Moreover, the informant has received simple injury

which is evident from perusal of Annexure-3 to this petition.

In view of the aforesaid submissions, the

petitioner, namely, Sunil Kumar is directed to be released on
2

bail on furnishing bail bond of Rs 10,000/- (ten thousand)

each with two sureties of the like amount each in connection

with Suryagarha P.S. Case No. 189 of 2010 to the

satisfaction of Chief Judicial Magistrate, Lakhisarai.

AKV/-                                 ( Hemant Kumar Srivastava,J.)