IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27262 of 2010
MANIKANT JHA
Versus
STATE OF BIHAR
-----------
5 26.04.2011 Heard learned counsel for the petitioner,
informant and the State.
There is no need of further injury report as its
extract is there in the case diary.
There is specific allegation against this petitioner
about causing of assault by means of Farsa on Head.
Submission on behalf of petitioner is that parties
are at litigating term for land dispute, as they are agnate
from the common ancestor. Nature of injury is under
observation but his size as shown in the case diary- 1
&1/2″ X 1/2″ X 1/4″ without any repetition.
Considering the facts and circumstances of the
case, prayer of the petitioner is allowed.
In the event of arrest or surrender within one
month from the date of receipt/production of a copy of this
order in connection with Kusheshwar Asthan P.S. Case
No. 96 of 2010, above named petitioner shall 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 the learned S.D.J.M., Biroul, Darbhanga,
subject to the conditions as laid down under Section
438(2) of Cr.P.C.
Bhardwaj (Mandhata Singh, J.)