IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1264 of 2010
HARI MANDAL S/O CHHANGURI MANDAL
Versus
STATE OF BIHAR .
-----------
03 02.11.2010 Learned counsel for the petitioner places before the
Court the evidence of (PW 4) one of the Investigating Officers
as also the evidence of (DW1), to show that because of previous
animosity the petitioner was apprehended by the informant
(PW2) and produced before the police officials along with fire
arms. Matter requires consideration.
Hence Admit.
Issue notice.
Lower Court Records have already been received.
Rule is made returnable within 06 months.
During pendency of this application, petitioner,
named above, is directed to 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 the Sub Divisional Judicial
Magistrate, Naugachia in connection with G.R. Case no. 607 of
1999 in T.R. No. 113 of 2007/Tr. No. 99 of 2008, in Gopalpur
P.S. Case no. 165 of 1999, subject to the condition that one of
the bailors should be the own/close family member of the
petitioner.
Sym ( Kishore K. Mandal, J.)