IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35871 of 2011
Narayan Yadav, S/O-Late Nunu Lal Yadav
Versus
The State Of Bihar
-----------
02 11.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Initially, the case was registered under Section 307 and
other minor sections of the Indian Penal Code but subsequently,
Section 302 of the Indian Penal Code was also added.
It would appear from perusal of the first information
report that petitioner is an order giver and in course of occurrence he
assaulted injured Chandrika Devi, who sustained injury on her hand.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Fast Track
Court-V, Madhepura in connection with Sessions Trial No. 23 of 2009
arising out of Murliganj P.S. Case No. 75 of 2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)