IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11934 of 2011
CHAND BABU @ MD. INTEKHAB ALAM
Versus
THE STATE OF BIHAR
-----------
02/ 27.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State assisted by the learned counsel for the
informant.
It would appear from perusal of the first information report
that on the alleged date of the occurrence the deceased met with an
accident and subsequently, FIR named accused persons along with
several others assembled and assaulted him as a result of which
deceased died then and there.
Although named accused Kamre Alam as well as some
other co-accused have already been granted privilege of bail but the
learned counsel for the informant points out that there is specific
allegation of assault against the petitioner in para 92 of the case diary.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner
Chand Babu @ Md. Intekhab Alam be released on bail on furnishing
bail bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Vaishali at Hajipur in
Patepur P.S. Case no. 110 of 2009.
shahid (Hemant Kumar Srivastava,J)