IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37688 of 2010
ISHWARSHARAN SRIVASTAVA
Versus
STATE OF BIHAR
-----------
2. 26.11.2010 Heard learned counsel for the petitioner as well as
learned counsel for the State.
Admittedly, informant has not seen the alleged
occurrence and only on the basis of suspicion he gave the name of
petitioner in First Information Report. No doubt, a proceeding
under Section 144 of the Cr.P.C. was going on between father of
petitioner and informant, but as per Annexure-3 the aforesaid
proceeding was dropped on 9.6.2010. The alleged occurrence took
place on 10.8.2010.
Considering the aforesaid facts and circumstances as
well as submission of the parties petitioner, namely, Ishwarsharan
Srivastava, in the event of his arrest/surrender within 30 days from
the date of communication of this order to the concerned court in
connection with Gogri P.S. Case No. 122 of 2010, 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 Chief Judicial Magistrate, Khagaria, subject to
conditions as laid down under Section 438(2) of the Cr.P.C.
Amit ( Hemant Kumar Srivastava, J.)