High Court Patna High Court - Orders

Manikant Jha vs State Of Bihar on 26 April, 2011

Patna High Court – Orders
Manikant Jha vs State Of Bihar on 26 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27262 of 2010
                                   MANIKANT JHA
                                      Versus
                                  STATE OF BIHAR
                                   -----------

5 26.04.2011 Heard learned counsel for the petitioner,

informant and the State.

There is no need of further injury report as its

extract is there in the case diary.

There is specific allegation against this petitioner

about causing of assault by means of Farsa on Head.

Submission on behalf of petitioner is that parties

are at litigating term for land dispute, as they are agnate

from the common ancestor. Nature of injury is under

observation but his size as shown in the case diary- 1

&1/2″ X 1/2″ X 1/4″ without any repetition.

Considering the facts and circumstances of the

case, prayer of the petitioner is allowed.

In the event of arrest or surrender within one

month from the date of receipt/production of a copy of this

order in connection with Kusheshwar Asthan P.S. Case

No. 96 of 2010, above named petitioner shall 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 learned S.D.J.M., Biroul, Darbhanga,

subject to the conditions as laid down under Section

438(2) of Cr.P.C.

Bhardwaj                                       (Mandhata Singh, J.)