IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24379 of 2011
Anil Rai, S/O-Late Sudarshan Rai
Versus
The State Of Bihar
-----------
02 09.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is in jail
custody for the offence under Sections 307, 324 and 504 of the Indian
Penal Code and informant has received simple injuries on his person,
let the petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Saran, Chapra in
connection with Garkha P.S. Case No. 53 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)