High Court Patna High Court - Orders

Baban Sharma vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Baban Sharma vs State Of Bihar on 1 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.38874 of 2010
                BABAN SHARMA, son of Sri Kapildeo Sharma
                                  Versus
                           STATE OF BIHAR
                                 -----------

01.12.2010 Heard learned counsel for the parties.

Petitioner along with Mantu Sharma and one unnamed is

alleged for resorted firing, injuring informant’s brother-in-law.

Submission of learned counsel for the petitioner that is centralize on

Mantu Sharma in further statement of the informant himself and other

eye witnesses varying aiming the victim. Number of injuries is one that

also on lower part of the body.

Thus, having regard to the facts and circumstances of the case,

in the event of arrest of surrender within one month from the date of

communication of this order, the above named petitioner shall 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 the

Chief Judicial Magistrate, Jehanabad in Karpi P.S. Case No.67 of

2010, subject to the condition as laid down under section 438 (2) Cr.

P.C.

(Mandhata Singh, J.)
Ashwini/-