IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20360 of 2011
Raju Rai
Versus
The State Of Bihar
-----------
02. 18.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is also shown assailant of the deceased
along with one Ram Panni Rai. Submission of learned
counsel for the petitioner is that alleged injury caused by
Ram Panni Rai on head is only found on post mortem
conducted in the case. There is counter-case at petitioner’s
hand also against informant party for the occurrence of the
same day.
Accordingly, 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 the Additional Chief Judicial Magistrate,
Danapur, Patna in connection with Maner P. S. Case No.36
of 2011.
Vikash (Mandhata Singh, J.)