IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5151 of 2011
MD. JAMAL
Versus
THE STATE OF BIHAR
-----------
2. 04.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
147, 148, 341,323, 325,307,379 and 504 of
the I.P.C.
It is alleged against Sayid Akhtar @
Anil and Md. Shamim to have assaulted the
informant. Though there is allegation
against the petitioner and Irfan to have
made assault on the right hand and body of
the informant but there is no injury on the
right hand. Moreover, the informant has
retracted from his initial version.
Considering the aforesaid facts, let
the petitioner above named be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Roh P.S. Case No.72 of 2010
on furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
2
learned C. J. M. Nawada, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)