IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25938 of 2010
AJAY SINGH, Son of Nathun Singh, Resident of Village Nima Chaturbhuz, P.S. Rafiganj,
District Aurangabad.
.......Petitioner
Versus
THE STATE OF BIHAR
.......Opposite Party
-----------
02. 26.08.2010 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
Petitioner is named accused in this case carries
allegation of inflicting simple injury upon head of the
informant by butt of a Riffle. Remaining allegations of the
occurrence are attributed against non-petitioners.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioner, namely, Ajay Singh, is directed to be released on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Aurangabad in
connection Rafiganj P.S. Case No. 38 of 2010, subject to
condition laid down under Section 438 (2) of the Criminal
2
Procedure Code with additional condition to remain
physically present before the court below on each and every
date at least for two years or till disposal of the case
whichever is earlier, in case of failure on two consecutive
dates, the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra,J.)