IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40694 of 2010
SK.QUIUUM
Versus
STATE OF BIHAR
-----------
03. 14.03.2011. Heard.
Regard being had to the allegation of
giving a khanti blow and considering the
simple nature of injury which is of almost
superficial in nature, let the above named
petitioner be released from custody on
furnishing bond of Rs.5,000/-(five thousand)
with two sureties of the like amount each to
the satisfaction of Chief Judicial
Magistrate, Purnea in Rupauli P.S.Case No.70
of 2009.
B.Kr. ( Dharnidhar Jha,J.)