IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44299 of 2010
MUNNA CHAUHAN, son of Shivdani Chauhan, village Odapur, PS
Pakribarawan, Dist. Nawada - Petitioner.
Versus
THE STATE OF BIHAR .
-----------
2 26.3.2011 Heard the parties.
The petitioner is an accused in a case under sections
302/34 of the Penal Code.
On investigation the case was not found true against
the petitioner and final form was submitted as far as petitioner is
concerned. The Chief Judicial Magistrate differed and took
cognizance in this case.
In the circumstances aforesaid the petitioner is
directed to be released on anticipatory bail, in the event of his
arrest or surrender within six weeks, in Pakribarawan PS Case No.
21/2010 on furnishing bail bond of rupees ten thousand with two
sureties of the like amount each to the satisfaction of the Chief
judicial Magistrate, Nawada, subject to the conditions laid down
under section 438(02) Cr.P.C.
haque ( Sheema Ali Khan, J.)