IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.23522 of 2011
Ram Janam Yadav
Versus
The State Of Bihar
2/ 04/08/2011
Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is assailant of Tuni Kumar, injured
of the case, by means of fire arms but submission is that
there is case and counter case for the occurrence of the
same day, petitioner’s firing is found on thigh and simple
in nature. Petitioner remained in custody since 31.03.2011.
Taking the same into consideration, prayer of
the petitioner for bail is allowed.
Let the above named petitioner 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., Nalanda at Biharsharif in
connection with Noorsarai P.S. Case No. 221 of 2010.
shail (Mandhata Singh, J.)