IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16863 of 2010
SUNIL PASWAN
Versus
THE STATE OF BIHAR
-----------
3 29.6.2010 Heard learned counsel for the parties.
There is case and counter case for the
incident of the same day. No doubt there is
allegation of assault but causing simple
injuries only.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall 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 Chief Judicial
Magistrate, Madhubani in Bisfi P.S. Case No. 191
of 2009, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)