IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36396 of 2010
KUNDAN KUMAR
Versus
STATE OF BIHAR
3 10.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner, Kundan Kumar seeks his bail in connection
with Malsalami P.S. Case No. 76 of 2010 registered under
section 302/34 of the Indian Penal Code and section 27 of the
Arms Act.
Admittedly, petitioner is not named in the FIR but
during investigation, some witnesses claimed to have seen the
petitioner alongwith other two FIR named accused persons
fleeing away from the place of occurrence having arm in his
hand.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, the petitioner, namely,
Kundan Kumar 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 in connection with Malsalami P.S. Case No.
76 of 2010 to the satisfaction of Additional Chief Judicial
Magistrate, Patna City.
AKV/- (Hemant Kumar Srivastava,J.)