High Court Patna High Court - Orders

Pramod Kumar Singh @ Parmod Singh vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Pramod Kumar Singh @ Parmod Singh vs State Of Bihar on 26 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26703 of 2010
                    PRAMOD KUMAR SINGH @ PARMOD SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 26.8.2010 Heard learned counsel for the parties.

Parties are agnates from common ancestor

at litigating terms also. Petitioner is alleged

for causing assault by means of rod along with

his wife, daughter and sons. One of the injuries

namely one of the ribs is found fracture,

without specifying its assailant and keeping of

money in the night for its snatching may not be

believed for refusal of anticipatory bail.

Criminal antecedent as submitted for informant

is for similar cause.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Vaishali in Sarai P.S. Case No. 58

of 2010, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)