IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40308 of 2010
BHAGWAN MISHRA
Versus
STATE OF BIHAR
-----------
2 23.3.2011 Heard learned counsel for the petitioner
and the informant.
Allegation is about firing a shot aiming
Bhagwan Jha but hit informant’s left arm. The
submission of learned counsel for the petitioner
is that no injury report ever appeared and for
the incident of the same day, Rajnagar P.S. Case
No. 180/2010 filed by petitioner’s father is
pending against informant party.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Madhubani in Rajnagar P.S. Case No.
181 of 2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)