High Court Patna High Court - Orders

Anil Rai vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Anil Rai vs The State Of Bihar on 9 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24379 of 2011
                               Anil Rai, S/O-Late Sudarshan Rai
                                             Versus
                                     The State Of Bihar
                                           -----------

02 09.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is in jail

custody for the offence under Sections 307, 324 and 504 of the Indian

Penal Code and informant has received simple injuries on his person,

let the petitioner 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 Chief Judicial Magistrate, Saran, Chapra in

connection with Garkha P.S. Case No. 53 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)