High Court Patna High Court - Orders

Sonu Kumar &Amp; Anr vs The State Of Bihar on 16 November, 2010

Patna High Court – Orders
Sonu Kumar &Amp; Anr vs The State Of Bihar on 16 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.35356 of 2010
                     1. SONU KUMAR S/O PARAS SAH
                     2. ARVIND KUMAR S/O SRI MANAGER
                        SAH.............PETITIONERS.
                              Versus
                                   THE STATE OF BIHAR
                                          -----------

02. 16.11.2010 Heard the learned counsel for the petitioners and the

State.

Informant’s son was shot dead in a quarrel in marriage

party. Submission of the learned counsel for the petitioners is that

petitioners are not named in the F.I.R. One Dharmendra Mishra

apprehended, who made a confession naming these petitioners, but

not about firing, basing which refusal of anticipatory bail is not

justified.

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 petitioners shall be released on bail on furnishing

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

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Gopalganj in connection with Gopalganj P.S. Case

no.196/2010, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                               ( Mandhata Singh, J.)