IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4101 of 2011
RAMADHAR SHARMA
Versus
THE STATE OF BIHAR
-----------
2 23.03.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner, being husband of the informant, is
languishing in jail custody since 28.08.2010 on the
allegation that he alongwith other accused assaulted the
informant with Lathi.
As per submission of learned counsel for the
petitioner, the marriage of the petitioner had taken place 22
years ago and as a matter of fact, there are several
litigations going on between the parties, which is evident
from perusal of written report of the informant itself.
Taking into consideration the above-said facts, let
the petitioner, namely, Ramadhar Sharma be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand)
each with two sureties of the like amount each in connection
with Ghoshi P.S. Case No. 57 of 2010 to the satisfaction of
J.M. Ist Class, Jehanabad.
AKV/- (Hemant Kumar Srivastava,J.)