High Court Patna High Court - Orders

Nand Kumar Pandey vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Nand Kumar Pandey vs State Of Bihar on 31 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42296 of 2010
                                NAND KUMAR PANDEY
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 31.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

There is case and counter case for the incident of the

same day. Alleged injury of Khanti caused by the petitioner is found

simple and theft is ornamental.

Taking that into consideration, prayer of the petitioner is

allowed.

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 Mali P.S. Case No.87 of 2010 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 C.J.M., Aurangabad (Bihar) subject to the

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

shail                                         (Mandhata Singh, J.)