IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18179 of 2011
Amit @ Amit Kumar
Versus
The State Of Bihar
-----------
03. 12.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner along with others is alleged for
entering informant’s shop, causing assault to her and her
daughter and there is specific allegation against this
petitioner about taking Rs. Two thousand from cash box.
Learned counsel for the informant is also there to assist the
state and opposes the prayer for bail by submitting about
threatening to compromise the case further causing assault to
informant who died of the injuries; is denied and doubted on
the ground that informant died of some other cause and due
to enmity has been involved by making false statement in
complaint otherwise also there was no autopsy of the dead
body nor the matter was informed to the police. Petitioner is
in jail custody since 27.4.2011.
Accordingly, let the above named petitioner 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, Khagaria in
connection with Khagaria P. S. Case No.358 of 2010.
Vikash (Mandhata Singh, J.)