IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38216 of 2010
RABINDRA KUMAR RANA @ DR.R.K.RANA
Versus
STATE OF BIHAR
-----------
02. 08.12.2010 Heard the learned counsel for the petitioner
and the State.
Allegations include Sections 452,307,120B of
the I.P.C. and 3 (1)(X) of S.C.& S.T. (Prevention of
Atrocities)Act, but petitioner never remained present
while the occurrence took place rather it is said that
on his instruction only crime was committed, may never
be taken for refusal of anticipatory bail.
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, 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 the Chief Judicial Magistrate, Khagaria
in connection with Pasraha P.S. Case No.34/2009,
G.R.No.623/09, subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
Vikash (Mandhata Singh,J.)