High Court Patna High Court - Orders

Prashant Kumar vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Prashant Kumar vs State Of Bihar on 30 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.27176 of 2010
                                   PRASHANT KUMAR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2/ 30.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Villagers were protesting the act of one Md.

Mauze Khan. His house was attacked might be some

damaged to his house that extended to grocery shop of

Ajad, telephone pole and wire. One of the co-accused

persons namely, Gonu Das is alleged for hurling rod

on informant but that did not hit him. Submission of

the learned counsel for the petitioner is that

exaggerated allegation even justifies anticipatory bail

to the petitioner.

I agree with the submission of the learned

counsel for the petitioner. Accordingly, the prayer of

the petitioner is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Phulwaria P.S.

Case No. 12 of 2010, 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 C.J.M., Begusarai
2

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                            ( Mandhata Singh, J.)