IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23970 of 2010
KRISHNA YADAV
Versus
STATE OF BIHAR
-----------
3. 13.08.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
section 307 and other allied sections of the I.P.C. on the
allegation that accused persons assaulted the injured causing
grievous injury.
The petitioner submits that the injured got only one
grievous injury and allegation against him is that he assaulted the
injured with butt of his pistol.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Gaya in
Atri Police Station Case No. 112 of 2009.
Shashi. (Samarendra Pratap Singh, J.)