IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42296 of 2010
NAND KUMAR PANDEY
Versus
STATE OF BIHAR
------
2/ 31.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
There is case and counter case for the incident of the
same day. Alleged injury of Khanti caused by the petitioner is found
simple and theft is ornamental.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Mali P.S. Case No.87 of 2010 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 C.J.M., Aurangabad (Bihar) subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)