High Court Patna High Court - Orders

Jagdeo Prasad Yadav vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Jagdeo Prasad Yadav vs The State Of Bihar on 22 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.9626 of 2011
                                  JAGDEO PRASAD YADAV
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2/ 22.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is alleged for causing assault by means of

Khanti on head of the informant but injury was found simple. He

has been allowed bail by Police itself.

Considering the facts and circumstances of the case,

prayer of the petitioner for bail is allowed.

Let the above named petitioner 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.,

Nawada in connection with Sirdalla P.S. Case no. 170 of 2010.

Shail                                          ( Mandhata Singh, J.)