IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30681 of 2010
RAM KUMAR DAS @ DEV KUMAR DAS @ KHAUAN
Versus
STATE OF BIHAR
-----------
04/- 09-03-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
Petitioner is named accused in this case with allegation
of giving fatal blow to brother of the informant causing his death
during way to the hospital. There is counter version also by way of
Samastipur Town (Mufassil) P.S. Case No. 105 of 2010 and as
submitted on the day of Holi the deceased unsuccessfully tried to
outrage the modesty of wife of the petitioner which was the caused
behind the entire occurrence.
Considering the facts and circumstances of the case,
petitioner, namely, Ram Kumar Das @ Dev Kumar Das @ Khauan,
is directed to be released on bail on furnishing bail bond of sum of
Rs. 10,000/- (ten thousand only) with two sureties of the like
amount each to the satisfaction of learned 3rd Additional Sessions
Judge, Samastipur in connection with Sessions Trial No. 356 of
2010 arising out of Samastipur Town (Mufassil) P.S. Case No. 104
of 2010. Subject to condition to attend the court regularly at least
for two years or till disposal of the case, whichever is earlier, and in
the event of failure on three consecutive dates, the privilege granted
shall be deemed to be cancelled.
Praveen/- (Akhilesh Chandra, J.)