High Court Patna High Court - Orders

Awadhesh Mistri vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Awadhesh Mistri vs State Of Bihar on 27 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20027 of 2010
                 AWADHESH MISTRI son of late Ramjee Mistri-----------Petitioner.
                                           Versus
                                   STATE OF BIHAR .
                                         -----------

3. 27.8.2010 Heard Learned counsel for the petitioner and the State.

Land dispute is there in between the parties and, as

submitted, which is in corroboration with the allegation that firing shot

by Sunil Mistri only hit the victim(informant).

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, 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 the Chief Judicial Magistrate, Sheikhpura, in

connection with Sheikhpura P.S. case no.77 of 2010 ,subject to the

conditions as laid down under section 438(2) of the Code of Criminal

Procedure.

      Sudip                                          ( Mandhata Singh,J )