High Court Patna High Court - Orders

Birju Das vs State Of Bihar on 26 April, 2011

Patna High Court – Orders
Birju Das vs State Of Bihar on 26 April, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35876 of 2010
                                       BIRJU DAS
                                         Versus
                                     STATE OF BIHAR
                                      -----------

3 26.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Two injuries are caused by this petitioner by means of

sword are found simple. Differences are ancestral property and there

is counter case also for the incident of the same day.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Khaira P.S. Case No. 128 of 2010, 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 learned C.J.M., Jamui, subject to the

conditions as laid down under Section 438(2) of Cr.P.C.

Bhardwaj                                                      (Mandhata Singh, J.)