IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31614 of 2010
RAJ KISHORE SAH, SON OF LATE RAMSWAROOP SAH, RESIDENT OF VILLAGE SUSTA
MADHOPUR, POLICE STATION SADAR, DISTRICT MUZAFFARPUR.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mrs. Bela Singh (Adv.)
For the State : APP.
-----------
02/ 26.08.2010 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner seeks bail in this case
in which cognizance has been taken under
Sections 323, 504 and 380 of the Indian Penal
Code. The present case relates to misuse of
privilege of bail. The petitioner was
declared absconder on 20th March, 2010 later
on, he has surrendered.
Submission is that the case has already
been compromised.
Considering the facts and circumstances
of the case, the above named petitioner is
directed to 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 Smt. Reshma Verma, learned
2
Judicial Magistrate 1st Class, Muzaffarpur in
connection with Trial No. 46 of 2010 and its
Re-trial no. 4624 of 2010 arising out of
Complaint Case No. 1812 of 2000.
(Shyam kishore Sharma, J.)
kksinha/-