Patna High Court – Orders
Paras Prasad vs State Of Bihar on 23 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39347 of 2010
PARAS PRASAD S/O GOPAL PRASAD R/O MOHALLA- AMUA MAJHJHAR,
P.S.- BETTIAH MUFFASIL, DISTRICT- WEST CHAMPARAN
Versus
STATE OF BIHAR
-----------
4. 23.02.2011 Heard the parties.
Regard being had to the effect that
other co-accused was said to have dealt gadasa
blow on the head of the deceased namely Shayam
Sundar Prasad has been granted bail and also
considering that the doctor found to stitched
wounds which could be the result of death, let the
above named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- with two
sureties of the like amount is to the satisfaction of
Learned Additional Sessions Judge, West
Champaran, Bettiah, in connection with Sessions
Trial No. 173 of 2009 arising out of Bettiah Muffasil
P.S. Case No. 299 of 2007.
( Dharnidhar Jha, J. )
Fahad.