High Court Patna High Court - Orders

Kari Sah vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Kari Sah vs The State Of Bihar on 19 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.43102 of 2010
                                     KARI SAH
                                      Versus
                                THE STATE OF BIHAR
                                      ------

5/ 19.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Earlier case filed on behalf of sister of the petitioner was

pending. Petitioner is alleged for throwing acid on the informant but

no serious injury is inflicted. Parties resolved their differences and

petitioner remained in custody since 28.09.2010.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

Above named petitioner is directed to 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 in connection with Baheri P.S. Case No. 212 of 2010.

shail                                          (Mandhata Singh, J.)