High Court Patna High Court - Orders

Umesh Prasad vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Umesh Prasad vs State Of Bihar on 6 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.37370 of 2010
                  UMESH PRASAD, Son of Late Jagarnath Prasad
                  Resident of Village- Mill Road, Mirganj,
                  P.S.-Mirganj, District-Gopalganj (Bihar)
                                             ............Petitioner.
                                   Versus
                 The STATE OF BIHAR.............................Opposite Party.
                                -----------

2 06.10.2010 Heard learned counsels for the

petitioner and the State.

The petitioner is languishing in custody

since 03.09.2010 in a case registered under

sections 341, 323, 448 and 365 of the Indian

Penal Code.

It is alleged against the petitioner

that the victim Monu Kumar was working as

domestic help in the house of the petitioner and

on alleged date of occurrence the petitioner

took the victim to his house, assaulted and

locked him in room from where he was recovered

in a injured condition.

The impugned order reflects that the

victim and his father both were working as

domestic help and driver in the house of the

petitioner. A theft was committed in the house

of the petitioner and it was suspected that the

victim committed the theft. Hence due to

suspicion assault was made. The impugned order

reflects that the injuries are simple.
2

Considering the background in which the

allegation has been levelled and nature of

injury, let the petitioner above named 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 the

learned Chief Judicial Magistrate, Gopalganj, in

connection with Mirganj P.S. Case No. 182 of

2010.

U.K.                                  (Dinesh Kumar Singh,J.)