High Court Patna High Court - Orders

Kundan Kumar vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Kundan Kumar vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36396 of 2010
                                    KUNDAN KUMAR
                                           Versus
                                    STATE OF BIHAR

3   10.12.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner, Kundan Kumar seeks his bail in connection

with Malsalami P.S. Case No. 76 of 2010 registered under

section 302/34 of the Indian Penal Code and section 27 of the

Arms Act.

Admittedly, petitioner is not named in the FIR but

during investigation, some witnesses claimed to have seen the

petitioner alongwith other two FIR named accused persons

fleeing away from the place of occurrence having arm in his

hand.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, the petitioner, namely,

Kundan Kumar is directed to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Malsalami P.S. Case No.

76 of 2010 to the satisfaction of Additional Chief Judicial

Magistrate, Patna City.

         AKV/-                   (Hemant Kumar Srivastava,J.)