High Court Patna High Court - Orders

Sunil Paswan vs The State Of Bihar on 29 June, 2010

Patna High Court – Orders
Sunil Paswan vs The State Of Bihar on 29 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16863 of 2010
                                    SUNIL PASWAN
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3 29.6.2010 Heard learned counsel for the parties.

There is case and counter case for the

incident of the same day. No doubt there is

allegation of assault but causing simple

injuries only.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Madhubani in Bisfi P.S. Case No. 191

of 2009, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                           ( Mandhata Singh, J.)