IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43581 of 2010
MUKESH SINGH @ MUKESH KUMAR
Versus
THE STATE OF BIHAR
-----
02. 11.04.2011 Heard learned counsel for the petitioner and the state.
Alleged theft after entering in the house is said
ornamental and alleged blow of knife by this petitioner, if, inflicted
any injury that is of simple nature caused by hard and blunt
substance.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the 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 Additional Chief Judicial Magistrate, Danapur
at Patna in connection with Naubatpur P. S. Case No.219 of 2010,
subject to conditions as laid down under section 438(2) of the Cr. P.
C.
Vikash (Mandhata Singh, J.)