IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35451 of 2011
Mantu Prasad
Versus
The State Of Bihar
-------------------------------
02. 11.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
Petitioner is shown armed with knife after the occurrence
along with three others with lathi. Three injuries are found on person of
the deceased in post mortem report caused by hard and blunt substance
not by knife.
Thus, having regard to the facts and circumstances of the
case, 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 Addl. Sessions Judge, Fast Track
Court-IV, Siwan in connection with Sessions Trial No.397 of 2011
arising out of Siwan Town P. S. Case No.107 of 2011.
Vikash ( Mandhata Singh, J.)