IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20972 of 2010
RANBIR KUMAR SINGH @ RANBIR SINGH
Versus
STATE OF BIHAR
------
2/ 30.06.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Parties are at business term. Allegation is about putting
the pistol on the temple reason of the informant without causing any
injury. Differences are resolved now even then petitioner is
apprehending his arrest for the offence under Section 307 of the
I.P.C. also which never can be justified.
Considering the facts and circumstances of the case, the
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Halsi P.S. Case No. 27 of 2010 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 C.J.M., Lakhisarai subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)