High Court Patna High Court - Orders

Md.Mumtaz Alam vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Md.Mumtaz Alam vs The State Of Bihar on 5 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42817 of 2010
                        MD.MOMTAZ ALAM @ MD. MUMTAZ ALAM
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 05.04.2011 Heard learned counsel for the petitioner and the state.

Alleged blow of sword on head is opined simple by the

doctor who examined the victim and theft is said ornamental due to

land dispute.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy 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 the Chief Judicial Magistrate, Araria in

connection with Jokihat (Mahalgaon) P.S. Case No.117 of 2009,

subject to conditions as laid down under section 438(2) of the Cr. P.

C.

Vikash                                            (Mandhata Singh, J.)