High Court Patna High Court - Orders

Paruque Khan vs State Of Bihar on 28 February, 2011

Patna High Court – Orders
Paruque Khan vs State Of Bihar on 28 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.37414 of 2010
                                   FARUQUE KHAN
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 28.2.2011 Heard learned counsel for the parties.

There is enmity in between the parties.

Theft is said ornamental. There is a case and

counter case for the incident of the same day

and all the injuries are simple though one of

them is caused by sharp cutting weapon.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Aurangabad in Nabinagar P.S. Case

No. 96/10, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                      ( Mandhata Singh, J.)