IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37969 of 2010
KAMALESH KUMAR @ KAMAL PASWAN S/O JHARI PASWAN....PETITIONER.
Versus
THE STATE OF BIHAR
-----------
02. 19.11.2010 Heard the learned counsel for the petitioner and the
State.
Accident of motorcycle for which two groups clashed,
Counter case is also there. Petitioner is alleged for causing injury
by means of sword, but according to the learned counsel for the
petitioner that size of the injury is 1″X 1 /4″ X 1 /4″ apparently
simple without any repeatation.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one
month from the date of receipt/production of a copy of this order
in connection with Bahadurpur P.S. Case No. 56/2010 , 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 the Chief Judicial Magistrate,
Darbhanga, subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Vikash ( Mandhata Singh, J.)