IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18364 of 2011
Ram Jani @ Ram Jan
Versus
The State Of Bihar
with
Cr.Misc. No.18910 of 2011
Md. Asraful @ Asraful
Versus
The State Of Bihar
-----------
3 24.6.2011 Heard learned counsel for the parties.
Injuries are attempted to cause by means
of piece of bamboo, Farsa or bomb which only
bamboo piece blow caused injury. Farsa was
caught and bomb did not explode. Land dispute is
there in between the parties. Both the
petitioners remained in custody since 28.12.2010
and 17.1.2011 respectively.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioners are directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Additional
Sessions Judge, F.T.C. 6, Purnia in S.T.no.
256/2011 arising out of Sadar Dagarwa P.S. Case
No. 363/2010.
AI ( Mandhata Singh, J.)