IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2661 of 2011
SHYAM KISHORE PRASAD, SON OF BABU PRASAD MAHTO
Versus
THE STATE OF BIHAR
-----------
02 10.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by
learned counsel for the complainant.
It is apparent from the record that earlier petitioner
was granted privilege of anticipatory bail with certain conditions
but it appears that he violated the conditions of this Court. It also
appears from the impugned order of learned Additional Sessions
Judge that subsequently, disputes of the parties have already ended
and now petitioner as well as complainant are residing separately.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the 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, Begusarai in connection with Complaint Case
No. 2704C of 2007.
Shahzad (Hemant Kumar Srivastava, J )