High Court Patna High Court - Orders

Satish Yadav vs The State Of Bihar on 1 July, 2008

Patna High Court – Orders
Satish Yadav vs The State Of Bihar on 1 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.22030 of 2008
                                   SATISH YADAV
                                       Versus
                                THE STATE OF BIHAR
                                    -----------

4/ 01.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

Allegation is that the petitioner Satish Yadav has fired upon

thigh which has been caused injury. Land dispute was pending from

before.

Submission is that there is no repetition of firing. The injury

was on thigh which is not vital part of the body. There was no intervening

circumstance. The petitioner is in custody since 09.10.2007. Co-accused

Suman Yadav has been granted bail vide order dated 07.05.2008 passed in

Cr. Misc. No. 12674 of 2008.

Considering the facts and circumstances of the case, the

petitioner Satish Yadav is ordered to 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 the Chief Judicial Magistrate, Saharsa in

connection with Saharsa Sadar P.S. Case No. 382 of 2007.

kksinha/                                                             (Shyam Kishore Sharma, J.)