High Court Patna High Court - Orders

Ram Japan Chaudhary vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Ram Japan Chaudhary vs The State Of Bihar on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.40397 of 2010
                               RAM JAPAN CHAUDHARY
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 28.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

A single injury though caused by garasa is found simple

as submitted by the learned counsel for petitioner.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Jalley P.S. Case No. 85 of 2010 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 C.J.M., Darbhanga subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)