High Court Patna High Court - Orders

Lakshmi Narayan Yadav @ Botal … vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Lakshmi Narayan Yadav @ Botal … vs State Of Bihar on 29 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.22999 of 2010
                        LAKSHMI NARAYAN YADAV @ BOTAL YADAV
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2/ 29.07.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

There is land dispute in between the parties.

Counter version is also there for the incident of the

same day. Fracture injury is there but on hand and

leg by means of hard and blunt substances, while

accused persons were armed with fire arms.

Considering the facts and circumstances of

the case, prayer of the petitioner is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Muffassil P.S.

Case No. 56 of 2010, 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 C.J.M., Begusarai

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)