High Court Patna High Court - Orders

Mithilesh Sharma & Anr vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Mithilesh Sharma & Anr vs The State Of Bihar on 8 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.34945 of 2011
                                   1. Mithilesh Sharma
                                   2. Dayanand Sharma
                               ------------------ Petitioners
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

2 8.11.2011 Heard counsel for the parties.

There is case and counter case for the

occurrence of the same day. Petitioners are

shown assailants of the informant by means of

Grassa and Lathi but all the injuries are

simple in nature.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) each

with two sureties of the like amount each to

the satisfaction of Additional Sessions Judge,

F.T.C. II, Purnea in Rupauli P.S. Case No.

109/2011.

AI                                                     ( Mandhata Singh, J.)