High Court Patna High Court - Orders

Haribansh Pandit vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Haribansh Pandit vs The State Of Bihar on 29 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.41504 of 2010
                                 HARIBANSH PANDIT
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 29.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Injuries caused by this petitioner by means of sword are

found simple in nature on non-vital parts of the body. Land dispute

is there in between the parties.

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 Kanti P.S. Case No.307 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 S.D.J.M., (West), Muzaffarpur subject to the

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

shail                                          (Mandhata Singh, J.)