High Court Patna High Court - Orders

Surari Rai vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Surari Rai vs State Of Bihar on 29 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.15599 of 2010
                                      SURARI RAI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

4 29.6.2010 Heard learned counsel for the parties.

There is case and counter case for the

incident of the same day. One person from each

side is dead. From informant’s side his son and

from petitioner’s side his father is dead.

Informant’s son is dead by gun shot firing by

co-accused Murari Rai while petitioner’s father

has been done to death by assaulting him by

means of Lathi and rod which according to the

petitioner, in retaliation of killing of

informant’s son but in any case, Surari Rai is

non-assailant nor any other kind of overt act is

caused on his behalf save and except allegedly

surrounding the deceased.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall 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 Chief Judicial
2

Magistrate, Saran at Chapra in Chapra Mufassil

P.S. Case No. 183 of 2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                           ( Mandhata Singh, J.)