IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28429 of 2010
ASARAF SAI @ ASHARAF SAI
Versus
THE STATE OF BIHAR
-----------
02/ 06.10.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
The specific allegation against this petitioner is that he gave
one farsa blow on the head of the informant.
Typed copy of the injury report reveals that the informant
has received two injuries. One is on the forehead. The nature of the
injury has neither been described in the injury report nor in the
impugned order. Admittedly, there is case and counter case between
the parties.
Therefore, considering the facts and circumstances of the
case as well as submissions of the parties, I direct the petitioner to be
released on bail in connection with Turkauliya P.S. Case no. 103 of
2009 on furnishing bail bond of Rs 10,000-/ with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Motihari.
shahid (Hemant Kumar Srivastava,J))