IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24027 of 2010
PRAVEEN KUMAR SINGH @ CHHOTU
Versus
STATE OF BIHAR
-----------
2. 29.07.2010 Heard learned counsel for the petitioner
and the State.
The petitioner being the elder brother of
the husband is apprehending his arrest in a case
registered under Sections 304B, 201/34 of the
Indian Penal Code.
There is allegation against all the family
members. The web copy of Cr. Misc No. 7179 of
2010 has been produced which reflects that the
mother-in-law Saroj Devi has been granted
anticipatory bail. Let it be kept on record.
Whereas the father-in-law was granted
bail vide Cr. Misc No. 1931 of 2010.
Considering the aforesaid facts, let the
petitioner, namely, Praveen Kumar Singh @
Chhotu in the event of his arrest or surrender
before the Court below within a period of 12 weeks
from today, be enlarged on anticipatory bail on
furnishing bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of Additional Chief
2
Judicial Magistrate, Rosera, Samastipur in
connection with Singhia P.S. Case No. 62 of 2009,
subject to the conditions as laid down under
Section 438(2) Cr.P.C.
Anand Kr. ( Dinesh Kumar Singh, J.)