IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23997 of 2010
KUNDAN SINGH son of Dayanand Singh ----------Petitioner.
Versus
THE STATE OF BIHAR .
-----------
3. 27.9.2010 Heard learned counsel for the petitioner and the State.
Petitioner along with others is alleged for causing assault
by means of thick electric wire causing no such injury to conclude
the intention of killing even for anticipatory bail.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Begusarai, in
connection with Town P.S. case no.178 of 2009 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip