High Court Patna High Court - Orders

Ramadhar Sharma vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Ramadhar Sharma vs The State Of Bihar on 23 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.4101 of 2011
                                     RAMADHAR SHARMA
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 23.03.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner, being husband of the informant, is

languishing in jail custody since 28.08.2010 on the

allegation that he alongwith other accused assaulted the

informant with Lathi.

As per submission of learned counsel for the

petitioner, the marriage of the petitioner had taken place 22

years ago and as a matter of fact, there are several

litigations going on between the parties, which is evident

from perusal of written report of the informant itself.

Taking into consideration the above-said facts, let

the petitioner, namely, Ramadhar Sharma be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand)

each with two sureties of the like amount each in connection

with Ghoshi P.S. Case No. 57 of 2010 to the satisfaction of

J.M. Ist Class, Jehanabad.

AKV/-                                               (Hemant Kumar Srivastava,J.)