High Court Patna High Court - Orders

Manish Kumar Singh @ Pintu vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Manish Kumar Singh @ Pintu vs State Of Bihar on 25 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21076 of 2010
                            MANISH KUMAR SINGH @ PINTU .
                                      Versus
                                  STATE OF BIHAR .
                                   -----------

2/ 25/06/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The defence of the petitioner in a police case

under Sections- 307, 341, 325, 504/34 of Indian Penal

Code is that co-accused Jitendra Singh with common

allegations in a partition dispute between both sides has

been enlarged on bail in Cr. Misc. No.39169/09.

Having considered the facts and

circumstances of the case let the petitioner above named

be enlarged on bail upon furnishing the bail-bonds of

Rs.20,000/- (twenty thousand) along with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Bhojpur at Ara in connection with Barhara

(Krishnagadh) P.S. Case No.178 of 2009.

KC                                           ( Navin Sinha, J.)