High Court Patna High Court - Orders

Tunna vs The State Of Bihar on 8 November, 2010

Patna High Court – Orders
Tunna vs The State Of Bihar on 8 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.17547 of 2010
                        TUNNA S/O MUKHAL MIAN................PETITIONER
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

05 08.11.2010 Heard the learned counsel for the petitioner and the State.

Differences are there in between the parties for

transaction of money for which also earlier some incident had

taken place and threatening was given by accused persons for dire

consequences. In the F.I.R. it is alleged that informant’s nephew

was shot firing causing injury in his neck, but firing was not

caused by this petitioner and theft is said ornamental as there is no

recovery.

Having regard to the facts and circumstances of the case,

in event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, 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 Chief Judicial Magistrate,Saran at

Chapra in connection with Masarakh P.S. Case No.49/2009,

subject to the conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

Vikash                                                (Mandhata Singh, J.)