IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42817 of 2010
MD.MOMTAZ ALAM @ MD. MUMTAZ ALAM
Versus
THE STATE OF BIHAR
-----
02. 05.04.2011 Heard learned counsel for the petitioner and the state.
Alleged blow of sword on head is opined simple by the
doctor who examined the victim and theft is said ornamental due to
land dispute.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner shall 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 Chief Judicial Magistrate, Araria in
connection with Jokihat (Mahalgaon) P.S. Case No.117 of 2009,
subject to conditions as laid down under section 438(2) of the Cr. P.
C.
Vikash (Mandhata Singh, J.)