IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.36163 of 2010
BRIJ NANDAN SINGH @ BIRJU PRASAD
Versus
STATE OF BIHAR
-----------
3/ 16.11.2010 Heard learned counsel for the parties.
The petitioner is an accused in a case under Sections
452, 448, 379, 307, 324, 506 of the Indian Penal Code and Section
27 of the Arms Act.
Learned counsel for the petitioner submits that the
injury is on the finger of the informant and simple in nature.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Additional Chief Judicial Magistrate, Patna
City, Patna in connection with Khusrupur P.S. case no. 32 of 2010.
(Samarendra Pratap Singh, J.)
Uday/