High Court Patna High Court - Orders

Babulal Yadav vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Babulal Yadav vs The State Of Bihar on 15 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20051 of 2011
                                          Babulal Yadav
                                               Versus
                                       The State Of Bihar
                                             -----------

2 15-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is

languishing in jail custody since 24.02.2011 on the allegation

that in course of scuffle, he gave one Khanti blow on the head of

the informant but Annexure-2 to this petition reveals that the

informant has received simple injury on his head, let the

petitioner, namely, Babulal Yadav be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Warisaliganj

P.S. Case No. 187 of 2010 to the satisfaction of Chief Judicial

Magistrate, Nawada.

AKV/-                                      ( Hemant Kumar Srivastava,J.)