High Court Patna High Court - Orders

Jhagru Mian vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Jhagru Mian vs The State Of Bihar on 6 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Criminal Miscellaneous No.17505 of 2011

                 ====================================================

JHAGRU MIAN
Versus
THE STATE OF BIHAR
====================================================

3/ 06.07.2011 Heard learned counsel for the petitioner, learned

counsel for the State and learned counsel for the informant.

Injuries caused by this petitioner by means of

knife certainly are more than one but on waist and shoulder

simple in nature. Petitioner remained in custody since

30.03.2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged 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., Saran at Chapra in connection with Bhagwan

Bazaar P.S. Case No. 36 of 2011.

shail                                          (Mandhata Singh, J.)