High Court Patna High Court - Orders

Akhileshwar Singh @ Buchhun Singh vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Akhileshwar Singh @ Buchhun Singh vs State Of Bihar on 17 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24629 of 2010
                   AKHILESHWAR SINGH @ BUCHHUN SINGH .
                                         Versus
                                 STATE OF BIHAR .
                                       -----------

2. 17.09.2010 Heard the learned counsel for the petitioner

and the State.

Petitioner is not assailant of the victim nor

shot any firing, only member of mob.

Having regard to the facts and circumstances

of the case, in the event of arrest or surrender within a

period of one month from the date of receipt/production

of a copy of this order, above named petitioner shall be

released on bail on furnishing bail bond of Rs.10,000/-

with two sureties of like amount each to the satisfaction

of the Chief Judicial Magistrate, Motihari, (East

Champaran) in connection with Paharpur (Malahi) P.S.

Case No.98 of 2000, subject to the conditions as laid

down under section 438(2) of the Code of Criminal

Procedure.

       Vikash                                    ( Mandhata Singh,J.)