High Court Patna High Court - Orders

Mantu Prasad vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Mantu Prasad vs The State Of Bihar on 11 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.35451 of 2011
                                                 Mantu Prasad
                                                      Versus
                                             The State Of Bihar
                                         -------------------------------

02. 11.11.2011 Heard learned counsel for the petitioner and learned counsel for

the State.

Petitioner is shown armed with knife after the occurrence

along with three others with lathi. Three injuries are found on person of

the deceased in post mortem report caused by hard and blunt substance

not by knife.

Thus, having regard to the facts and circumstances of the

case, let the above named petitioner 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 Addl. Sessions Judge, Fast Track

Court-IV, Siwan in connection with Sessions Trial No.397 of 2011

arising out of Siwan Town P. S. Case No.107 of 2011.

 Vikash                                                      ( Mandhata Singh, J.)