IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24277 of 2008
BALESWAR YADAV
Versus
STATE OF BIHAR
-----------
2 11/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
Allegation against the petitioner is that he has assaulted the
informant’s nephew Shailendra Kumar Himansu on his head. Besides
the petitioner some other persons are named as accused and against
them there are allegations of overt act. The case has been registered
under sections 307, 379 o and other sections of the Indian Penal Code.
The injury report is annexed as Annexure-2, according to which the
injury is simple in nature.
Considering the facts and circumstances of the case, the
petitioner Baleshwar Yadav is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the C.J.M.,
Nawada in connection with Rajauli P.S. Case No. 7 of 2008.
avin. (Shyam Kishore Sharma, J.)