IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19348 of 2010
VINAY KUMAR
Versus
STATE OF BIHAR
-----------
03 02.07.2010 Heard learned counsel for the petitioner
and learned counsel for the State.
The submission is of omnibus allegations
of assault with lathi under Sections 307 , 302 and
other provisions of the Indian Penal Code, when co-
accused with common allegation has been enlarged
on bail in Cr. Misc. No. 14753 of 2010.
Let the petitioner, above named, be
enlarged on bail on furnishing bail bonds of Rs.
20,000/- (Twenty thousand) with two sureties of the
like amount each to the satisfaction of Additional
Chief Judicial Magistrate, West Champaran, at
Bagaha in connection with Gobardhana P.S. Case
No. 02 of 2010.
P.K. (Navin Sinha, J.)