High Court Patna High Court - Orders

Md. Firoj @ Chand @ Md. Firoz Chnad vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Md. Firoj @ Chand @ Md. Firoz Chnad vs State Of Bihar on 15 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33653 of 2010
                       MD. FIROJ @ CHAND @ MD. FIROZ CHNAD .
                                          S/o Late Allauddin
                                                                 Petitioner
                                               Versus
                        STATE OF BIHAR                         Opposite Party
                                             -----------

02/ 15.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

It is alleged that the petitioner gave several blows on

different parts of the body of the informant

Admittedly, the informant has received four injuries but

almost all the injuries are simple in nature though on vital parts of the

body. The petitioner is in jail custody since 17.3.2010.

Considering the facts and circumstances of the case and the

period of detention of the petitioner in jail custody, I direct the

petitioner to be released on bail in connection with Pakaribarawan P.S.

Case no. 22 of 2010 on furnishing bail bond of Rs 10,000-/ with two

sureties of the like amount each to the satisfaction of the Additional

District Judge FTC IV, Nawada in Sessions Trial No.349/2010.

      shahid                                                (Hemant Kumar Srivastava,J))