High Court Patna High Court - Orders

Amit @ Amit Kumar vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Amit @ Amit Kumar vs The State Of Bihar on 12 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.18179 of 2011
                                    Amit @ Amit Kumar
                                           Versus
                                     The State Of Bihar
                                          -----------

03. 12.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner along with others is alleged for

entering informant’s shop, causing assault to her and her

daughter and there is specific allegation against this

petitioner about taking Rs. Two thousand from cash box.

Learned counsel for the informant is also there to assist the

state and opposes the prayer for bail by submitting about

threatening to compromise the case further causing assault to

informant who died of the injuries; is denied and doubted on

the ground that informant died of some other cause and due

to enmity has been involved by making false statement in

complaint otherwise also there was no autopsy of the dead

body nor the matter was informed to the police. Petitioner is

in jail custody since 27.4.2011.

Accordingly, let the above named petitioner 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 Chief Judicial Magistrate, Khagaria in

connection with Khagaria P. S. Case No.358 of 2010.

Vikash                                                      (Mandhata Singh, J.)