IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37720 of 2010
MAITHILI SHARAN
Versus
STATE OF BIHAR
-----------
2 8.3.2011 Heard learned counsel for the parties.
Parties are father, son and brother,
alleged injuries caused by this petitioner are
simple in nature.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Chief Judicial
Magistrate, Sitamarhi in Parihar P.S. Case No.
31 of 2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)