IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26703 of 2010
PRAMOD KUMAR SINGH @ PARMOD SINGH
Versus
STATE OF BIHAR
-----------
2 26.8.2010 Heard learned counsel for the parties.
Parties are agnates from common ancestor
at litigating terms also. Petitioner is alleged
for causing assault by means of rod along with
his wife, daughter and sons. One of the injuries
namely one of the ribs is found fracture,
without specifying its assailant and keeping of
money in the night for its snatching may not be
believed for refusal of anticipatory bail.
Criminal antecedent as submitted for informant
is for similar cause.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Chief Judicial
Magistrate, Vaishali in Sarai P.S. Case No. 58
of 2010, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)