IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39303 of 2010
RAMANAND SAH
Versus
STATE OF BIHAR
-----
02. 15.03.2011 Heard learned counsel for the petitioner and the state.
Alleged injury caused by lathi and farsa appeared simple
in nature caused by hard and blunt substance.
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, 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 the Chief Judicial Magistrate, Samastipur in
connection with Musrigharari P.S. Case No.32 of 2010, subject to
the conditions as laid down under section 438(2) of the Criminal
Procedure Code.
Vikash (Mandhata Judge, J.)