IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4738 of 2010
RAMESHWAR PASWAN
Versus
STATE OF BIHAR
------
4/ 03.11.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
No doubt, there is specific allegation against this
petitioner about firing the shot causing injury on shoulder but that is
simple caused by hard and blunt substance. Further, it is submitted
that after the investigation, final form exonerating this petitioner was
submitted and only under Section 319 of the I.P.C., summons is
issued and trial of the case is proceeding smoothly entitles the
petitioner for anticipatory bail.
Accordingly, prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Pipra P.S. Case No. 3 of 2002 G.R. No. 104 of 2002
(Arising out of S. Tr. No. 384 of 2005) 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 A.D.J. -VI, Patna subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)