High Court Patna High Court - Orders

Ram Janam Yadav vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Ram Janam Yadav vs The State Of Bihar on 4 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellanious No.23522 of 2011
                                      Ram Janam Yadav
                                            Versus
                                     The State Of Bihar

2/      04/08/2011

Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is assailant of Tuni Kumar, injured

of the case, by means of fire arms but submission is that

there is case and counter case for the occurrence of the

same day, petitioner’s firing is found on thigh and simple

in nature. Petitioner remained in custody since 31.03.2011.

Taking the same into consideration, prayer of

the petitioner for bail is allowed.

Let the above named petitioner 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., Nalanda at Biharsharif in

connection with Noorsarai P.S. Case No. 221 of 2010.

shail                                       (Mandhata Singh, J.)