IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35876 of 2010
BIRJU DAS
Versus
STATE OF BIHAR
-----------
3 26.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Two injuries are caused by this petitioner by means of
sword are found simple. Differences are ancestral property and there
is counter case also for the incident of the same day.
Considering the facts and circumstances of the case,
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 Khaira P.S. Case No. 128 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 the learned C.J.M., Jamui, subject to the
conditions as laid down under Section 438(2) of Cr.P.C.
Bhardwaj (Mandhata Singh, J.)