IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.37826 of 2010
GAJINDRA MANDAL
Versus
The STATE OF BIHAR
-----------
3/ 22.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission is that differences are there in
between three brothers for partition of ancestral properties,
theft is ornamental and alleged injury caused by this
petitioner by means of fersa is found simple in nature.
Taking that into consideration, prayer of the
petitioner for bail 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 Pupri P.S. Case No. 62 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
C.J.M., Sitamarhi subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)