High Court Patna High Court - Orders

Davendra Kumar Singh @ D.K.Singh vs State Of Bihar on 8 November, 2010

Patna High Court – Orders
Davendra Kumar Singh @ D.K.Singh vs State Of Bihar on 8 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.34131 of 2010
                         DAVENDRA KUMAR SINGH @ D.K.SINGH
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 08.11.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Allegation is about road blockading by petitioner and

others to release a tractor involved in accident is denied on the

ground that really accident was protested by villagers for taking

active action by the Police against the accused. In any case, there is

no mentioning of any violence.

Taking that into consideration, prayer of the petitioner 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 Durgawati P.S. Case No. 148 of 2009 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 C.J.M., Kaimur at Bhabua subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)