IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17788 of 2010
UPENDRA SINGH .
Versus
STATE OF BIHAR .
-----------
02/ 15/6/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits
that the impugned order of rejection notices that no
case under Sections-326 or 307 appear to have been
made out as the injuries were simple and yet proceeds
to reject anticipatory bail for reasons of those very
provisions.
Considering the submission, only for the
purposes of bail, let the petitioner above named
surrender before the court below within four weeks
when he shall be enlarged on anticipatory bail upon
furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) along with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Bettiah in connection with Majhaulia P.S. Case
No.56/2010 subject to the conditions laid down under
Section-438(2) Cr.P.C.
KC ( Navin Sinha, J.)