IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18578 of 2010
AKSHAY SINGH
Versus
STATE OF BIHAR
----------
3 29.06.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
sections 341,323,436,504,427 and 34 of the Penal Code.
The petitioner submits that out of previous anguish, he and
his son have been implicated in this case which fact has also come in
course of supervision. Learned counsel submits that Inspector of
Police in his supervision observed that people have stated that the
petitioner and his son are innocent. He further submits that without
prejudice he is ready to deposit Rs.1,000/- to be withdrawn by the
informant.
In view of the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.3000/-(three thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in
Barhara Police Station case no. 36 of 2010, GR no. 656 of 2010.
Petitioner would deposit Rs.1,000/- in the court below
which would be withdrawn by the informant, without prejudice.
It is expressed at the Bar that petitioner and informant
would try to impress the clients to sort out their differences.
Shashi. (Samarendra Pratap Singh, J.)