High Court Patna High Court - Orders

Ajay Singh vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Ajay Singh vs State Of Bihar on 26 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25938 of 2010

AJAY SINGH, Son of Nathun Singh, Resident of Village Nima Chaturbhuz, P.S. Rafiganj,
District Aurangabad.
                                                                           .......Petitioner

                                         Versus

THE STATE OF BIHAR
                                                                   .......Opposite Party
                                        -----------

02. 26.08.2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is named accused in this case carries

allegation of inflicting simple injury upon head of the

informant by butt of a Riffle. Remaining allegations of the

occurrence are attributed against non-petitioners.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioner, namely, Ajay Singh, is directed to be released on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand

only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Aurangabad in

connection Rafiganj P.S. Case No. 38 of 2010, subject to

condition laid down under Section 438 (2) of the Criminal
2

Procedure Code with additional condition to remain

physically present before the court below on each and every

date at least for two years or till disposal of the case

whichever is earlier, in case of failure on two consecutive

dates, the liberty shall be deemed to be cancelled.

Praveen                                         (Akhilesh Chandra,J.)