IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.15106 of 2011
======================================================
Munna Singh @ Rajendra Kumar, Son of Late Ram Swarup Singh,
Resident of Village Bari Kathautia, P.S. Maner, District Patna.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
3 11-07-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
Petitioner is one of the named accused in this
case with allegation of being order giver as well as stabbing the
informant with two associates. Simultaneously, he allegedly had
a pistol also in his hand which was pointed out at the chest of the
informant but in spite of positioning the same at close range it was
never used.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court below
within four weeks of receipt of the copy of this order, petitioner,
namely, Munna Singh @ Rajendra Kumar, is directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Additional Chief Judicial Magistrate, Danapur,
Patna in connection with Bihta P.S. Case No. 301 of 2010, subject
to condition laid down under Section 438 (2) of the Criminal
Procedure Code with additional condition to remain physically
present before the court below on each and every date at least for
three years or till disposal of the case, whichever is earlier, in case
of failure on two consecutive dates without any reasonable
explanation, the liberty granted shall be deemed to be cancelled.
(Akhilesh
Chandra, J)
Praveen/-