IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41582 of 2010
LALAN TIWARI
Versus
STATE OF BIHAR
-----------
2. 22.11.2010. None appears.
At best it could be a case under
Section 325 of the Penal Code. It appears
from the face of the record that the parties
were at loggers head.
Let the above named petitioner be
released from custody on furnishing bond of
Rs.3,000/-(three thousand) with two sureties
of the like amount each to the satisfaction
of Chief Judicial Magistrate, Buxar in
Nawanagar P.S.Case No.108 of 2010.
B.Kr. ( Dharnidhar Jha,J.)