IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20027 of 2010
AWADHESH MISTRI son of late Ramjee Mistri-----------Petitioner.
Versus
STATE OF BIHAR .
-----------
3. 27.8.2010 Heard Learned counsel for the petitioner and the State.
Land dispute is there in between the parties and, as
submitted, which is in corroboration with the allegation that firing shot
by Sunil Mistri only hit the victim(informant).
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, 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, Sheikhpura, in
connection with Sheikhpura P.S. case no.77 of 2010 ,subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Sudip ( Mandhata Singh,J )