High Court Patna High Court - Orders

Pramod Das vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Pramod Das vs State Of Bihar on 16 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35581 of 2010
                                        PRAMOD DAS
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 16.11.2010 Heard learned counsel for the petitioner as well as learned

counsel for the State.

Allegedly, petitioner and other accused assaulted the

informant with lathi and other weapons and also snatched his

belongings.

Admittedly, there is case and counter case between the

parties and persons from both the sides sustained injury.

Annexure-2 reveals that the informant has received altogether, ten

injuries, but admittedly, all the injuries are simple in nature said to

have been caused by hard and blunt substance.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, this anticipatory bail application

is allowed and it is ordered that petitioner, namely, Pramod Das, in

the event of arrest/surrender within 30 days from the date of

communication of this order to the concerned court in connection

with Surajgarha (Manikpur) P.S. Case No.144 of 2010, shall be

released on bail on furnishing bail bonds of Rs.10,000/-(ten

thousand) with two sureties of the like amount each, to the

satisfaction of Chief Judicial Magistrate, Lakhisarai, subject to

condition as laid down under Section 438(2) of the Cr.P.C.

PN/-                                                          ( Hemant Kumar Srivastava,J.)