IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37511 of 2010
NARESH KUMAR @ RAJESH KUMAR
Versus
STATE OF BIHAR
-----------
Heard learned counsel for the petitioner and learned
03. 10.03.2011
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
Petitioner is solitary named accused in this case
carries allegation of inflicting fire arm injury on non vital part
upon the informant, who is elder brother of the petitioner, in a
petty land dispute. He is in custody since 02.06.2010.
Considering the facts and circumstances of the case,
petitioner, namely, Naresh Kumar @ Rajesh Kumar, is directed
to be released on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Bhojpur at
Ara in connection with Ara Nawadah P.S. Case No. 06/2007.
Subject to condition to attend the court regularly at least for two
years or till disposal of the case, whichever is earlier, and in the
event of failure on three consecutive dates, the privilege granted
shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)