High Court Patna High Court - Orders

Baleswar Yadav vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Baleswar Yadav vs State Of Bihar on 11 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24277 of 2008
                                      BALESWAR YADAV
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2 11/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

Allegation against the petitioner is that he has assaulted the

informant’s nephew Shailendra Kumar Himansu on his head. Besides

the petitioner some other persons are named as accused and against

them there are allegations of overt act. The case has been registered

under sections 307, 379 o and other sections of the Indian Penal Code.

The injury report is annexed as Annexure-2, according to which the

injury is simple in nature.

Considering the facts and circumstances of the case, the

petitioner Baleshwar Yadav is directed to be released on bail on

furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the C.J.M.,

Nawada in connection with Rajauli P.S. Case No. 7 of 2008.

avin.                                     (Shyam Kishore Sharma, J.)