High Court Patna High Court - Orders

Bhagwan Mishra vs State Of Bihar on 23 March, 2011

Patna High Court – Orders
Bhagwan Mishra vs State Of Bihar on 23 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40308 of 2010
                                 BHAGWAN MISHRA
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 23.3.2011 Heard learned counsel for the petitioner

and the informant.

Allegation is about firing a shot aiming

Bhagwan Jha but hit informant’s left arm. The

submission of learned counsel for the petitioner

is that no injury report ever appeared and for

the incident of the same day, Rajnagar P.S. Case

No. 180/2010 filed by petitioner’s father is

pending against informant party.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Madhubani in Rajnagar P.S. Case No.

181 of 2010, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)