IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38590 of 2010
SHEO RATAN YADAV
Versus
STATE OF BIHAR
-----------
2/ 24.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner along with others are alleged for
causing assault to the informant and his brother but
petitioner has not been alleged for causing any assault
on head though all the injuries including on head are
found simple.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Gurua P.S. Case
No. 80 of 2010 corresponding to G.R. No. 680 of 2010,
above named petitioner shall 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 S.D.J.M., Sherghati at Gaya subject to
the conditions as laid down under Section 438(2) of
Cr. P.C.
Shail ( Mandhata Singh, J.)