High Court Patna High Court - Orders

Indra Kumar Jha vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Indra Kumar Jha vs State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27380 of 2010
                                 INDRA KUMAR JHA
                                      Versus
                                The STATE OF BIHAR
                                      ------

2/ 01.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is alleged for urinating on victim’s mouth and

blaming her dian practicener. Theft is also alleged but that is said

ornamental and rest of the allegations is said due to differences in

between the parties for their claim over a piece of land. According to

the learned counsel, really the same piece of land was purchased by

the parties.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. CR No. 344 of 2008 above

named petitioner shall 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 A.C.J.M., Benipur, Darbhanga subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                            (Mandhata Singh, J.)