IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25790 of 2011
Ram Gopal Singh @ Gopal Krishan, son of Raja Ram Singh @ Ghoghan
Singh, resident of village Kiul Basti, Pachha Road, P.S. Kabaiya, district
Lakhisarai .. Petitioner
Versus
The State Of Bihar .. Opposite Party
****
/2/ 3 August 2011 Heard the counsel for the petitioner and the
State.
Having regard to the fact that the name of the
petitioner has come on the statement of Govind Kumar in
a case for offence under Sections 364 and 511/34 of the
Penal Code and the investigation is pending against the
petitioner.
Hence, under the facts and circumstances, the
petitioner in the event of his arrest or surrender, within
four weeks from today, is ordered to be released on
anticipatory bail on furnishing bail bond of Rs.10,000/-
(rupees ten thousand) with two sureties of the like amount
each in connection with Lakhisarai P.S. Case No. 487 of
2010 to the satisfaction of the Chief Judicial Magistrate,
Lakhisarai, subject to the condition laid down under
Section 438(2) of the Criminal Procedure Code and the
2
petitioner will appear before the investigating officer and
cooperate with the investigation, however, if the charge
sheet submitted against the petitioner with any other
incriminating materials then the petitioner will surrender,
after submission of the charge sheet, and pray for regular
bail.
( Gopal Prasad, J.)
S.A.