High Court Patna High Court - Orders

Md. Asraful @ Asraful vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Md. Asraful @ Asraful vs The State Of Bihar on 24 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18364 of 2011
                                  Ram Jani @ Ram Jan
                                          Versus
                                   The State Of Bihar
                                            with
                              Cr.Misc. No.18910 of 2011
                                 Md. Asraful @ Asraful
                                          Versus
                                   The State Of Bihar
                                        -----------

3 24.6.2011 Heard learned counsel for the parties.

Injuries are attempted to cause by means

of piece of bamboo, Farsa or bomb which only

bamboo piece blow caused injury. Farsa was

caught and bomb did not explode. Land dispute is

there in between the parties. Both the

petitioners remained in custody since 28.12.2010

and 17.1.2011 respectively.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioners are directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like

amount each to the satisfaction of Additional

Sessions Judge, F.T.C. 6, Purnia in S.T.no.

256/2011 arising out of Sadar Dagarwa P.S. Case

No. 363/2010.

AI                                                           ( Mandhata Singh, J.)