IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38874 of 2010
BABAN SHARMA, son of Sri Kapildeo Sharma
Versus
STATE OF BIHAR
-----------
01.12.2010 Heard learned counsel for the parties.
Petitioner along with Mantu Sharma and one unnamed is
alleged for resorted firing, injuring informant’s brother-in-law.
Submission of learned counsel for the petitioner that is centralize on
Mantu Sharma in further statement of the informant himself and other
eye witnesses varying aiming the victim. Number of injuries is one that
also on lower part of the body.
Thus, having regard to the facts and circumstances of the case,
in the event of arrest of 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)
each with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Jehanabad in Karpi P.S. Case No.67 of
2010, subject to the condition as laid down under section 438 (2) Cr.
P.C.
(Mandhata Singh, J.)
Ashwini/-