IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33015 of 2010
NAVIN KUMAR SINGH SON OF SRI SURENDRA PRASAD,
RESIDENT OF VILLAGE- PAHARICHAK, BABHANGAWA, P.S.
SONPUR, DISTRICT- SARAN................. PETITIONER
Versus
STATE OF BIHAR...................................OPP.PARTY
-----------
2 9-9-2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is husband of the informant but he has
not been named in the F.I.R. and allegations are directed
against other family members of assault etc. Three named
accused persons have been granted anticipatory bail by this
court vide annexure-7.
In the facts of the case prayer for anticipatory bail
is allowed. In the event of arrest or surrender within six
weeks, let petitioner Navin Kumar Singh be enlarged on bail
on furnishing bail bond of Rs.10,000/- with two sureties of
the like amount each to the satisfaction of the C.J.M. Saran at
Chapra in Sonepur P.S.Case No. 80 of 2009, subject to the
conditions laid down under sections 438(2) of the Cr.P.C.
( Shiva Kirti Singh, J.)
Naresh