IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.28159 OF 2011
BALE @ BALESHWAR YADAV, SON OF SHRI JAGDISH
YADAV, RESIDENT OF VILLAGE JAINAGAR, POLICE
STATION MANIGACHHI, DISTRICT DARBHANGA
VERSUS
THE STATE OF BIHAR
********
2 23/08/2011 Heard Counsel for the petitioner and the
A.P.P. appearing on behalf of the State.
The petitioner is an accused in a case
under Section 307 and other allied sections of the
Indian Penal Code. In connection with this case, the
petitioner is in judicial custody since 27.06.2011.
There is a case and counter case with
respect to the offences under Section 307 of the
Indian Penal Code. The allegation against this
petitioner is that he is said to have assaulted the
informant with a KUDAL. The injuries are on the hand
as well as on the back. The injured was referred to the
D.M.C.H., Darbhanga and subsequently it was found
that the injuries were simple in nature, which were
said to be inflicted by this petitioner.
Considering the facts aforesaid, the above
named petitioner is directed to be released on bail in
Manigachhi Police Station Case No. 77 of 2011 after
completing three months in judicial custody on
furnishing bail bonds of Rs. 10,000/- (ten thousand)
2
with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Darbhanga.
Anand (Sheema Ali Khan, J.)