High Court Patna High Court - Orders

Akshay Singh vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Akshay Singh vs State Of Bihar on 29 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.18578 of 2010
                                       AKSHAY SINGH
                                              Versus
                                      STATE OF BIHAR
                                             ----------

3 29.06.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

sections 341,323,436,504,427 and 34 of the Penal Code.

The petitioner submits that out of previous anguish, he and

his son have been implicated in this case which fact has also come in

course of supervision. Learned counsel submits that Inspector of

Police in his supervision observed that people have stated that the

petitioner and his son are innocent. He further submits that without

prejudice he is ready to deposit Rs.1,000/- to be withdrawn by the

informant.

In view of the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.3000/-(three thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in

Barhara Police Station case no. 36 of 2010, GR no. 656 of 2010.

Petitioner would deposit Rs.1,000/- in the court below

which would be withdrawn by the informant, without prejudice.

It is expressed at the Bar that petitioner and informant

would try to impress the clients to sort out their differences.

         Shashi.                       (Samarendra Pratap Singh, J.)