IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12254 of 2011
SADAN SINGH @ SADAN SHARMA
Versus
THE STATE OF BIHAR
-----------
02 29.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by
learned counsel for the informant.
Admittedly, there is case and counter case between the
parties. Although, the injured has sustained injuries on his vital
parts of the body but the doctor has opined that the injuries are
simple in nature.
Considering the aforesaid facts and circumstances, let
the petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount each
to the satisfaction of Additional Chief Judicial Magistrate, Hilsa
(Nalanda) in connection with Telhara P.S. Case No. 09 of 2011.
Shahzad (Hemant Kumar Srivastava, J )