IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20913 of 2010
ALOK @ ALOK KUMAR son of Surendra Prasad Singh, resident of vill.-
Kabilpur, P.S.-Kanti, Distt.-Muzaffarpur----Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 1.7.2010 Heard Learned counsel for the petitioner and the State.
F.I.R. is lodged after recovery of the dead body on the
statement of the chowkidar. None is named in the F.I.R.. Petitioner’ s
name appeared in the confession made by one Amitabh in another case
(Kanti P.S. case no.167 of 2009) while the grudge was there of co-
accused Chandan who had talked the deceased from his own mobile.
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/-(Ten thousand) with two sureties of the like amount each to
the satisfaction of the S.D.J.M., West Muzaffarpur, in connection with
Karja P.S. case no.86 of 2009 ,subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )