IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3046 of 2011
BISHNU MANDAL
Versus
THE STATE OF BIHAR
-----------
2 14.03.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State assisted by learned counsel for
the informant.
It appears from perusal of the record that four persons
sustained injury in the alleged occurrence. Annexure-3 Series, the injury
reports of injured persons, reveals that two persons sustained simple
injury whereas two persons sustained injuries said to be dangerous to
their life. There is counter case also and it appears that the alleged
occurrence took place on account of petty dispute.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner, namely, Bishnu Mandal
be released on bail on furnishing bail bonds of Rs.10,000/-(Ten
Thousand) with two sureties of the like amount each, to the satisfaction of
C.J.M., Katihar in connection with Katihar (Town) Sahayak P.S. Case
No.382 of 2010.
(Hemant Kumar Srivastava, J.)
PN