IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41148 of 2010
GOBARDHAN RAM son of Sri Lal Ram, resident of village-
Basudhar, P.S.-Itarhi in the district of Buxar
Versus
STATE OF BIHAR
-----------
2 18.11.2010 Heard learned counsel appearing on behalf
of the petitioner and the learned counsel
appearing on behalf of the State.
Petitioner is in custody in connection with
Itarhi P.S. Case No.39 of 2010 for the offence
punishable under Sections 341, 323, 307/34 of
the Indian Penal Code.
Taking into consideration the submissions
of the learned counsel that the allegation as
set out in the F.I.R. is omnibus and general in
nature and that the injuries on the person of
the informant has been found to be simple, let
the petitioner, Gobardhan Ram, be released on
bail on furnishing bail bonds of Rs.10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate, Buxar in connection with
Itarhi P.S. Case No. 39 of 2010.
(Jyoti Saran, J.)
Bibhash