IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22957 of 2008
KISHUN PANDIT
Versus
STATE OF BIHAR
-----------
3 08.07.2008 Learned counsel for the petitioner and State.
The case has been registered under Sections 307/34 Indian
Penal Code against three persons the petitioner is one of them.
Submission is that there is no injury to any person and co-
accused Baijnath Pandit has been granted bail in Cr. Misc. No.
48247/06 vide order dated 30.11.2006 by this court.
Considering the facts and circumstances of the case, the
petitioner Kishun Pandit is ordered to be released on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of the like
amount each to the satisfaction of the learned Count of Additional
Sessions Judge, FTC- I Banka in connection with Katoria (Suiya) P.S.
Case No. 134/05 in S. T. No. 395/08.
K. Sharma (Shyam Kishore Sharma, J.)