IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6063 of 2011
KARE MANDAL
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.6754 of 2011
HATHU MANDAL @ TUDU MANDAL @ HATTU MANDAL
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. As regards petitioner Kare Mandal, he
is alleged to have given a
pestle(Samanth)blow on the head of the
deceased and the corresponding injury was
found by the doctor holding postmortem
examination, considering which, the prayer
for bail of Kare Mandal is dismissed.
As regards the other petitioner
Hathu Mandal, considering the general nature
of allegations appearing as against him in
the FIR, let the petitioner, namely, Hathu
Mandal @ Tudu Mandal @ Hattu Mandal be
released from custody on furnishing bail bond
of Rs.10,000/-(ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Madhepura in Puraini P.S.Case No.84 of 2010.
B.Kr. ( Dharnidhar Jha,J.)