High Court Patna High Court - Orders

Krishna Yadav vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Krishna Yadav vs State Of Bihar on 13 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.23970 of 2010
                                         KRISHNA YADAV
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3. 13.08.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 307 and other allied sections of the I.P.C. on the

allegation that accused persons assaulted the injured causing

grievous injury.

The petitioner submits that the injured got only one

grievous injury and allegation against him is that he assaulted the

injured with butt of his pistol.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Gaya in

Atri Police Station Case No. 112 of 2009.

Shashi.                                         (Samarendra Pratap Singh, J.)