IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26104 of 2010
RAVI KUMAR, SON OF AMARNATH SINGH, RESIDENT OF VILLAGE SAHARA, P.S. SAKRA,
DISTRICT MUZAFFARPUR
…….PETITIONER
Versus
THE STATE OF BIHAR
……OPPOSITE PARTY
02/- 30.08.2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
Petitioner is named accused in this case carries allegation
that he along with others arrived at the scene when co-accused
carries allegation of snatching Chinese Mobile and was being
interacted by the persons arrived at his call and the group
including the petitioner arriving started assaulted the persons. It
further appears, that parties have already entered into compromise
and settled the dispute.
Taking into consideration in light of specific allegation
and subsequent amicable settlement, in the event of his
arrest/surrender before the court below within four weeks of
receipt of the copy of this order, petitioner, namely, Ravi Kumar,
is directed to be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties (one of the bailors
must be the informant and either of the injured) of the like amount
each to the satisfaction of Chief Judicial Magistrate, Muzaffarpur
-2-
in connection with Sakra P.S. Case No. 300 of 2009, subject to
condition laid down under Section 438(2) of the Criminal
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.)