IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1055 of 2011
SURENDRA PRASAD
Versus
THE STATE OF BIHAR
-----------
03/ 31.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Allegedly, in course of quarrel, the petitioner assaulted the
informant as well as one injured Sonelal Prasad with Farsa.
The contention of the learned counsel for the petitioner is
that there is case and counter case between the parties and persons
from both sides sustained injuries. It is also pointed out by him that
own uncle of the petitioner died in the alleged occurrence for which
Paharpur P.S. Case no. 183/2010 was registered.
It would appear from perusal of the case diary that
informant as well as injured Sonelal Prasad have received almost
simple injuries. Moreover, as per submission of the learned counsel
for the petitioner, above stated Sonelal Prasad has already been
granted privilege of bail in counter case.
Considering the aforesaid circumstances as well as
submissions of the parties, let petitioner, Surendra Prasad, 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 Chief Judicial
Magistrate, Motihari, East Champaran in Paharpur P.S Case no.
182/2010.
shahid (Hemant Kumar Srivastava,J)