IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29993 of 2010
1. NAVEEN KUMAR,
2. PAPPU RAI, BOTH ARE SONS OF SHANKAR RAI,
3. RAM BABU RAI, S/O NARESH RAI...........Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 01.10.2010 Heard the learned counsel for the petitioner and for the
State.
For plying bus ransom was demanded and delivery of
Rs. 500/- also is shown followed by assault with intention to kill,
which is doubted, on the ground of use of butt of pistol. Filing and
pendency of Nanpur P.S. Case No. 40 of 2010 and Runi Saidpur
P.S. Case No. 53 of 2010 are referred filed on behalf of
petitioner’s side. Similarly it is said only due to business rivalry.
Taking that into consideration, prayer of the petitioner
for grant of anticipatory bail is allowed.
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,
above named petitioner shall be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Muzaffarpur in
connection with Minapur P.S. Case No. 61 of 2010, subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Bhardwaj ( Mandhata Singh, J.)
2