IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30956 of 2010
RAJU @ RAJ KUMAR,
Son of Jay Kumar Singh,
Resident of Mohalla-Jay Prakash Nagar,
Ward No.21, P.S. & Distt.-Khagaria -----Petitioner
Versus
STATE OF BIHAR
-----------
2. 11.10.2010 Heard the learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a police
case for the alleged offences registered under sections 147, 148, 149,
323, 324, 307 and 504 of the Indian Penal Code and sections 3/4 of
the Explosive Substances Act.
It is submitted that there is no allegation of any overt
act on the part of the petitioner, but only to be the member of the
mob.
Considering the facts and circumstances of the case,
let the petitioner above named, in the event of his arrest or surrender
in connection with Khagaria P.S. Case No.54/10 (G.R. No.229/10)
within a period of six weeks from today, be enlarged 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 the aforesaid case, on the
conditions mentioned in sub-section (2) of section 438 of the Code
of Criminal Procedure.
PNM (Shailesh Kumar Sinha, J.)