IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43102 of 2010
KARI SAH
Versus
THE STATE OF BIHAR
------
5/ 19.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Earlier case filed on behalf of sister of the petitioner was
pending. Petitioner is alleged for throwing acid on the informant but
no serious injury is inflicted. Parties resolved their differences and
petitioner remained in custody since 28.09.2010.
Considering the facts and circumstances of the case,
prayer of the petitioner is allowed.
Above named petitioner is directed to 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.,
Darbhanga in connection with Baheri P.S. Case No. 212 of 2010.
shail (Mandhata Singh, J.)