High Court Patna High Court - Orders

Mano Mian vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Mano Mian vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33155 of 2011
Mano Mian
Versus
The State Of Bihar

2. 28.09.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

341, 323, 324 and 307 of the Indian Penal

Code.

It is alleged against the petitioner

that he caused injury by sword.

It is orally submitted that simple

injury has been caused. It appears that both

sides are neighbours and the informant has

retracted from his initial version and has

filed a petition to that effect before the

learned court below which has been brought

on record as Annexure-2. It is also

submitted that other accused persons have

been granted anticipatory bail vide Cr.

Misc. Nos. 29218 of 2011 and 22885 of 2011.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in
2

connection with Silao P.S. Case No. 78 of

2011 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Nalanda at Biharsharif,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K. ( Dinesh Kumar Singh, J)