High Court Patna High Court - Orders

Dilip Kumar vs The State Of Bihar on 24 November, 2010

Patna High Court – Orders
Dilip Kumar vs The State Of Bihar on 24 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.38573 of 2010
                                          DILIP KUMAR
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

2/ 24.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Submission of the learned counsel for the

petitioner is that it is a case of accident. Petitioner is

denying ordering the deceased to connect the electric

line on pole. Really, in the case deceased came in

contact with electric line and died.

Taking that into consideration, prayer of the

petitioner for grant of anticipatory 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 Gaighat P.S.

Case No. 119 of 2010, 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.)