High Court Patna High Court - Orders

Binod Kumar Singh @ Binod Singh vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Binod Kumar Singh @ Binod Singh vs The State Of Bihar on 8 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.43450 of 2010
                          BINOD KUMAR SINGH @ BINOD SINGH
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2/ 08.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Allegation is about assault by means of fersa and dagger

and snatching of Rs. 2050/- from pocket. Submission is that

petitioner was not sent up while charge-sheet was submitted in the

case and charge-sheeted accused persons including Pankaj Kumar

Singh are now allowed bail.

Considering the facts and circumstances of the case,

prayer of the petitioner for bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Kurhani P.S. Case No. 325 of 2009 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 C.J.M., Muzaffarpur subject to the conditions

as laid down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)