IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17768 of 2010
CHANCHAL SINGH .
Versus
THE STATE OF BIHAR .
-----------
02/ 15/6/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The defence of the petitioner in a police case
under Section-341, 147, 148, 149, 323, 324, 448 and
504 of Indian Penal Code and 3(i)(X) of SC/ST
(Prevention of Atrocities) Act is grant of anticipatory
bail to co-accused with common allegations in Cr.
Misc. No.12011/10.
Having considered the facts and
circumstances of the case let the petitioner above
named surrender before the court below within four
weeks when he shall be enlarged on anticipatory bail
upon furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) along with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Chapra, District- Saran in connection with Morhowrah
P.S. Case No.28 of 2010 subject to the conditions laid
down under Section-438(2) Cr.P.C.
KC ( Navin Sinha, J.)