High Court Patna High Court - Orders

Md. Ehsanul vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Md. Ehsanul vs The State Of Bihar on 5 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.19885 of 2011
                                      Md. Ehsanul
                                         Versus
                                 The State Of Bihar
                                       -----------

2 5.7.2011 Heard learned counsel for the parties.

There is case and counter case for the

occurrence of the same day in which members of

both the parties received injuries and injuries

to members of informant party are found simple

in nature. Petitioner remained in custody since

12.4.2011. Theft is said ornamental.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioner is directed to 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 Chief Judicial

Magistrate, Madhubani in Rahika P.S. Case No.

57/11.

AI                                                       ( Mandhata Singh, J.)