High Court Patna High Court - Orders

Rajesh Kumar Singh vs State Of Bihar on 22 February, 2011

Patna High Court – Orders
Rajesh Kumar Singh vs State Of Bihar on 22 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.34539 of 2010
                                RAJESH KUMAR SINGH
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 22.02.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner along with others is alleged for taking away

pumping set machine of the informant on the point of pistol. Theft

of the machine is doubted with submission that final form was

submitted, accused named by the informant are not named by one of

the victims viz. Nandu accompanying informant. Further,

submission is that there was dispute in between the informant and

co-accused, Pankaj Kumar on the point of irrigation of their fields.

Considering the facts and circumstances of the case, 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 Sabour (Lodipur) P.S. Case No. 342 of 2005 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., Bhagalpur subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                           (Mandhata Singh, J.)