High Court Patna High Court - Orders

Mukesh Singh @ Mukesh Kumar vs The State Of Bihar on 11 April, 2011

Patna High Court – Orders
Mukesh Singh @ Mukesh Kumar vs The State Of Bihar on 11 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.43581 of 2010
                           MUKESH SINGH @ MUKESH KUMAR
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 11.04.2011 Heard learned counsel for the petitioner and the state.

Alleged theft after entering in the house is said

ornamental and alleged blow of knife by this petitioner, if, inflicted

any injury that is of simple nature caused by hard and blunt

substance.

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, the 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 Additional Chief Judicial Magistrate, Danapur

at Patna in connection with Naubatpur P. S. Case No.219 of 2010,

subject to conditions as laid down under section 438(2) of the Cr. P.

C.

Vikash                                             (Mandhata Singh, J.)