High Court Patna High Court - Orders

Harish Chandra Jha vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Harish Chandra Jha vs The State Of Bihar on 13 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19819 of 2011
                                      Harish Chandra Jha
                                               Versus
                                       The State Of Bihar
                                             -----------

02/ 13.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that no specific overt-act has been

attributed against the petitioner and the police personnel did not

sustain any serious injury and furthermore, having similar allegation

one co-accused Manoj Jha has already been granted privilege of bail,

let the petitioner, Harish Chandra Jha, be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Khagaria in Parbatta (Maraiya) P.S. Case no. 219/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)