IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33653 of 2010
MD. FIROJ @ CHAND @ MD. FIROZ CHNAD .
S/o Late Allauddin
Petitioner
Versus
STATE OF BIHAR Opposite Party
-----------
02/ 15.09.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
It is alleged that the petitioner gave several blows on
different parts of the body of the informant
Admittedly, the informant has received four injuries but
almost all the injuries are simple in nature though on vital parts of the
body. The petitioner is in jail custody since 17.3.2010.
Considering the facts and circumstances of the case and the
period of detention of the petitioner in jail custody, I direct the
petitioner to be released on bail in connection with Pakaribarawan P.S.
Case no. 22 of 2010 on furnishing bail bond of Rs 10,000-/ with two
sureties of the like amount each to the satisfaction of the Additional
District Judge FTC IV, Nawada in Sessions Trial No.349/2010.
shahid (Hemant Kumar Srivastava,J))