High Court Patna High Court - Orders

Kundan Singh vs The State Of Bihar on 27 September, 2010

Patna High Court – Orders
Kundan Singh vs The State Of Bihar on 27 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23997 of 2010
                  KUNDAN SINGH son of Dayanand Singh ----------Petitioner.
                                          Versus
                               THE STATE OF BIHAR .
                                        -----------

3. 27.9.2010 Heard learned counsel for the petitioner and the State.

Petitioner along with others is alleged for causing assault

by means of thick electric wire causing no such injury to conclude

the intention of killing even for anticipatory bail.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

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, Begusarai, in

connection with Town P.S. case no.178 of 2009 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

( Mandhata Singh, J.)
Sudip