IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9080 of 2011
RAJDEEP SHARMA
Versus
THE STATE OF BIHAR
-----------
02/ 30.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although there is allegation of firing against the petitioner
but admittedly, alleged occurrence took place on account of land
dispute and it appears that injured has received simple injury said to
be caused by hard and blunt substance.
Considering the aforesaid circumstances, let petitioner,
Rajdeep Sharma, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Saharsa in Nauhatta P.S. Case no. 33
of 2010.
shahid (Hemant Kumar Srivastava,J)