IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41882 of 2010
KRISHNA YADAV
Versus
THE STATE OF BIHAR
-----------
3/ 19.2.2011 Perused the records along with the case diary.
Allegation being general of assaulting the informant with
lathi and butt part of the pistol and injuries being of simple nature
and the defence being of false implication on account of some
differences, let petitioner Krishna Yadav be released on bail on
furnishing bail bond of Rs.10000/(ten thousand) with two sureties of
the like amount each to the satisfaction of Railway Judicial
Magistrate, Kiul in Jamalpur Rail P.S. Case no. 29 of 2008.
Anil/ ( Dharnidhar Jha, J.)