High Court Patna High Court - Orders

Upendra Chauhan vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Upendra Chauhan vs The State Of Bihar on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1165 of 2011
                     UPENDRA CHAUHAN, SON OF SHANKAR CHAUHAN
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 14.02.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Chandi P.S. Case No. 96 of 2010 registered under Sections

314, 323, 302/34 of the Indian Penal Code, 3(i), (xi) and 3(2)

of S.C. & S.T. Prevention of Atrocities Act.

Allegedly, petitioner assaulted the deceased with

fists and slaps and co-accused gave lathi blow to the deceased.

The post mortem report of the deceased reveals that the cause

of death was due to head injury, said to be caused by hard and

blunt substance.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, above

named petitioner is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Hilsa in connection with

above Stated Chandi P.S. Case No. 96 of 2010.

Shahzad                                  (Hemant Kumar Srivastava, J )