IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29962 of 2010
SHIV NANDAN YADAV
Versus
STATE OF BIHAR
-----------
2 30.9.2010 Heard learned counsel for the parties.
Enmity is there in between the parties
for land dispute. Petitioner is shown firing the
shot which hit the informant. Final form is
submitted exonerating all the accused persons
including this petitioner, recommending filing
of case for false prosecution even then
cognizance is taken. If really there was firing
that hit the thigh only.
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, Sheikhpura in Sheikhpura P.S. Case
No. 262/2009, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)