High Court Patna High Court - Orders

Naveen Kumar &Amp; Ors vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Naveen Kumar &Amp; Ors vs State Of Bihar on 1 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29993 of 2010
                  1. NAVEEN KUMAR,
                  2. PAPPU RAI, BOTH ARE SONS OF SHANKAR RAI,
                  3. RAM BABU RAI, S/O NARESH RAI...........Petitioners.
                     Versus
                  STATE OF BIHAR .
                                          -----------

2. 01.10.2010 Heard the learned counsel for the petitioner and for the

State.

For plying bus ransom was demanded and delivery of

Rs. 500/- also is shown followed by assault with intention to kill,

which is doubted, on the ground of use of butt of pistol. Filing and

pendency of Nanpur P.S. Case No. 40 of 2010 and Runi Saidpur

P.S. Case No. 53 of 2010 are referred filed on behalf of

petitioner’s side. Similarly it is said only due to business rivalry.

Taking that into consideration, prayer of the petitioner

for grant of anticipatory bail is allowed.

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,

above named petitioner shall be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Muzaffarpur in

connection with Minapur P.S. Case No. 61 of 2010, subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

           Bhardwaj                                ( Mandhata Singh, J.)
 2