IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41322 of 2010
SHATRUGHAN PASWAN
Versus
STATE OF BIHAR
-----------
3 28.3.2011 Heard learned counsel for the parties.
There is land dispute in between the
parties is an admitted fact. Only part of upper
portion of the hut is found burnt.
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, Patna in Phulwarisarif P.S. Case No.
376/2010, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)