IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.28169 OF 2011
SURAHU SINGH, SON OF RAM JI SINGH, RESIDENT OF
VILLAGE MOKARI, POLICE STATION BHABHUA, DISTRICT
KAIMUR AT BHABHUA
VERSUS
THE STATE OF BIHAR
**********
2 23/08/2011 Heard Counsel for the petitioner and the
A.P.P. appearing on behalf of the State.
The petitioner is an accused in a case
under Section 307 and other allied sections of the
Indian Penal Code. In connection with this case, the
petitioner is in judicial custody since 17.05.2011.
The petitioner is said to have assaulted the
informant on the chest causing 4″ long x 1/4″ sharp
cut wound over right chest.
On examination of the injury, it was found
that the injury was simple in nature.
Considering the facts aforesaid, the above
named petitioner is directed to be released on bail in
Bhabhua Police Station Case No. 34 of 2011 on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Kaimur
at Bhabhua.
Anand (Sheema Ali Khan, J.)