IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20741 of 2011
Rakesh Singh @ Rakesh Kumar
Versus
The State Of Bihar
----------------------------------
3 17.8.2011 Heard learned counsel for the parties.
Informant has alleged that while his
brother was admitted in Barh Hospital, he
disclosed that he was assaulted by petitioner
and others. Submission is that there is no
material in the case diary that the deceased
was ever admitted to Barh Hospital and referred
to PMCH for better treatment, specifically it
is said that due to previous enmity, petitioner
has been involved.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, 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 Additional Chief Judicial
Magistrate, Barh in Barh P.S. Case No. 288 of
2008.
AI ( Mandhata Singh, J.)