High Court Patna High Court - Orders

Mithilesh Mandal @ Mantu Mandal vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Mithilesh Mandal @ Mantu Mandal vs The State Of Bihar on 18 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.27530 of 2011
                            Mithilesh Mandal @ Mantu Mandal
                                             Versus
                                      The State Of Bihar
                                           -----------

3. 18.10.2011 Heard learned counsel for both the parties.

There is a case and counter case for the occurrence

of same day. Firing is from both sides. Petitioner’s firing has hit

informant’s ear. There is no mention in the case diary about

treatment of the informant anywhere.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand only) with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Munger in connection with Dharhara P.S.

Case No. 62/2011.

Kamlesh                                         (Mandhata Singh, J.)