High Court Patna High Court - Orders

Md. Jamal vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Md. Jamal vs The State Of Bihar on 4 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5151 of 2011
                                        MD. JAMAL
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

147, 148, 341,323, 325,307,379 and 504 of

the I.P.C.

It is alleged against Sayid Akhtar @

Anil and Md. Shamim to have assaulted the

informant. Though there is allegation

against the petitioner and Irfan to have

made assault on the right hand and body of

the informant but there is no injury on the

right hand. Moreover, the informant has

retracted from his initial version.

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

connection with Roh P.S. Case No.72 of 2010

on furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the
2

learned C. J. M. Nawada, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                                ( Dinesh Kumar Singh, J)