IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33155 of 2011
Mano Mian
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
341, 323, 324 and 307 of the Indian Penal
Code.
It is alleged against the petitioner
that he caused injury by sword.
It is orally submitted that simple
injury has been caused. It appears that both
sides are neighbours and the informant has
retracted from his initial version and has
filed a petition to that effect before the
learned court below which has been brought
on record as Annexure-2. It is also
submitted that other accused persons have
been granted anticipatory bail vide Cr.
Misc. Nos. 29218 of 2011 and 22885 of 2011.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
2
connection with Silao P.S. Case No. 78 of
2011 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Nalanda at Biharsharif,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)