High Court Patna High Court - Orders

Bishnu Mandal vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Bishnu Mandal vs The State Of Bihar on 14 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3046 of 2011
                                      BISHNU MANDAL
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2 14.03.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State assisted by learned counsel for

the informant.

It appears from perusal of the record that four persons

sustained injury in the alleged occurrence. Annexure-3 Series, the injury

reports of injured persons, reveals that two persons sustained simple

injury whereas two persons sustained injuries said to be dangerous to

their life. There is counter case also and it appears that the alleged

occurrence took place on account of petty dispute.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, namely, Bishnu Mandal

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

C.J.M., Katihar in connection with Katihar (Town) Sahayak P.S. Case

No.382 of 2010.

(Hemant Kumar Srivastava, J.)
PN