IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27176 of 2010
PRASHANT KUMAR
Versus
STATE OF BIHAR
-----------
2/ 30.08.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Villagers were protesting the act of one Md.
Mauze Khan. His house was attacked might be some
damaged to his house that extended to grocery shop of
Ajad, telephone pole and wire. One of the co-accused
persons namely, Gonu Das is alleged for hurling rod
on informant but that did not hit him. Submission of
the learned counsel for the petitioner is that
exaggerated allegation even justifies anticipatory bail
to the petitioner.
I agree with the submission of the learned
counsel for the petitioner. Accordingly, the 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 Phulwaria P.S.
Case No. 12 of 2010, 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., Begusarai
2
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)