High Court Patna High Court - Orders

Raju Kumar vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Raju Kumar vs State Of Bihar on 11 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.38430 of 2010
                                    RAJU KUMAR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 11.3.2011 Heard learned counsel for the parties.

Petitioner along with others is alleged

for killing informant’s uncle. The submission of

learned counsel for the petitioner is that three

named including petitioner and others have been

shown assailant of the deceased in the F.I.R.

without specification but later Fardbeyan was

given by the deceased’s son with allegation of

assault by Nawal Singh, Arvind Singh and Nilesh

Singh which is corroborated by the informant

also in his further statement and two of the co-

accused persons have been allowed anticipatory

bail by a Bench of this Court vide Cr.Misc.No.

16092 of 2009.

In that view of the matter, in the event

of arrest or surrender within one month from the

date of communication 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 Chief Judicial

Magistrate, Gaya in Wazirganj P.S. Case No. 193
2

of 2008, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                  ( Mandhata Singh, J.)