High Court Patna High Court - Orders

Raju Singh @ Raju Kumar vs State Of Bihar on 30 June, 2010

Patna High Court – Orders
Raju Singh @ Raju Kumar vs State Of Bihar on 30 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.5073 of 2010
                             RAJU SINGH @ RAJU KUMAR
                                      Versus
                                  STATE OF BIHAR
                                      -------

3/ 30.06.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

If petitioner’s slap was the reason for death even then

there was no intention to kill the deceased nor was accepted.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Barh P.S. Case No. 249 of 2009, 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 A.C.J.M., Barh subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)