IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34131 of 2010
DAVENDRA KUMAR SINGH @ D.K.SINGH
Versus
STATE OF BIHAR
------
2/ 08.11.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation is about road blockading by petitioner and
others to release a tractor involved in accident is denied on the
ground that really accident was protested by villagers for taking
active action by the Police against the accused. In any case, there is
no mentioning of any violence.
Taking that into consideration, prayer of the petitioner 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 Durgawati P.S. Case No. 148 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., Kaimur at Bhabua subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)