IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27288 of 2011
Munna Singh @ Munna Kumar Singh
Versus
The State Of Bihar
----------------------------------
2 24.8.2011 Heard learned counsel for the parties.
There is case and counter case for the
occurrence of the same day. Petitioner is
assailant of the informant by means of Grassa
but on leg inflicting simple injury, in that
also petitioner remained in custody since
2.7.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Chief Judicial Magistrate,
Chapra in Masarakh P.S. Case No. 80/2007.
AI ( Mandhata Singh, J.)