Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5875 of 2011
RAJEEV KUMAR
Versus
THE STATE OF BIHAR
-----------
2/ 17.3.2011 Heard.
The allegation is of giving a lathi blow and the medical
report does not indicate any injury, regard being had to which, let
petitioner Rajeev Kumar be released on bail on furnishing bail bond
of Rs.10000/(ten thousand) with two sureties of the like amount
each to the satisfaction of Vth Additional Sessions Judge,
Muzaffarpur in S.T. No. 3 of 2011 (Karza P.S. Case no. 61 of 2007).
Anil/ ( Dharnidhar Jha, J.)