IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34945 of 2011
1. Mithilesh Sharma
2. Dayanand Sharma
------------------ Petitioners
Versus
The State Of Bihar
----------------------------------
2 8.11.2011 Heard counsel for the parties.
There is case and counter case for the
occurrence of the same day. Petitioners are
shown assailants of the informant by means of
Grassa and Lathi but all the injuries are
simple in nature.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioners are
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each
with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge,
F.T.C. II, Purnea in Rupauli P.S. Case No.
109/2011.
AI ( Mandhata Singh, J.)