High Court Patna High Court - Orders

Ranbir Kumar Singh @ Ranbir Singh vs State Of Bihar on 30 June, 2010

Patna High Court – Orders
Ranbir Kumar Singh @ Ranbir Singh vs State Of Bihar on 30 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20972 of 2010
                        RANBIR KUMAR SINGH @ RANBIR SINGH
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 30.06.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Parties are at business term. Allegation is about putting

the pistol on the temple reason of the informant without causing any

injury. Differences are resolved now even then petitioner is

apprehending his arrest for the offence under Section 307 of the

I.P.C. also which never can be justified.

Considering the facts and circumstances of the case, the

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 Halsi P.S. Case No. 27 of 2010 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 C.J.M., Lakhisarai subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)