IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5389 of 2011
Jhagru Yadav, Son of Bhairo Yadav, R/o-Vill.-Koraiya, P.S.-Chakai,
District-Jamui. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 16.03.2011 The petitioner is in custody in relation to Chakai P.S.
Case No.113 of 2010 instituted under Section 307 and other sections
of the Indian Penal Code read with Section 3 of the Explosive
Substance Act.
So far as Explosive Substance Act is concerned, the use
is attributed to one Tribeni Yadav. So far as petitioner is concerned,
he has assaulted on the head of the informant with Farsa. It is
apparent that there was a land dispute between the parties.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Jamui in connection with Chakai P.S.
Case No.113 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)