IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17505 of 2011
====================================================
JHAGRU MIAN
Versus
THE STATE OF BIHAR
====================================================
3/ 06.07.2011 Heard learned counsel for the petitioner, learned
counsel for the State and learned counsel for the informant.
Injuries caused by this petitioner by means of
knife certainly are more than one but on waist and shoulder
simple in nature. Petitioner remained in custody since
30.03.2011.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of C.J.M., Saran at Chapra in connection with Bhagwan
Bazaar P.S. Case No. 36 of 2011.
shail (Mandhata Singh, J.)