IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19885 of 2011
Md. Ehsanul
Versus
The State Of Bihar
-----------
2 5.7.2011 Heard learned counsel for the parties.
There is case and counter case for the
occurrence of the same day in which members of
both the parties received injuries and injuries
to members of informant party are found simple
in nature. Petitioner remained in custody since
12.4.2011. Theft is said ornamental.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is directed to 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 Rahika P.S. Case No.
57/11.
AI ( Mandhata Singh, J.)