IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38884 of 2010
SURYA DAS
Versus
STATE OF BIHAR
-----------
02. 26.11.2010 Heard the learned counsel for the petitioner and the
State.
Petitioner is alleged for causing assault by means of
‘Farsa’ on head, but according to the learned counsel for the
petitioner, injury is simple caused by hard and blunt substance
without repetition.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy 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 the Additional Chief Judicial Magistrate,
Jhanjharpur, District-Madhubani in connection with Khutauna P.S.
Case No.50 of 2010, subject to the conditions as laid down under
section 438(2) of the Code of Criminal Procedure.
Vikash (Mandhata Singh, J.)