High Court Patna High Court - Orders

Ravi Kumar vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Ravi Kumar vs State Of Bihar on 30 August, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26104 of 2010

RAVI KUMAR, SON OF AMARNATH SINGH, RESIDENT OF VILLAGE SAHARA, P.S. SAKRA,
DISTRICT MUZAFFARPUR
…….PETITIONER

Versus

THE STATE OF BIHAR
……OPPOSITE PARTY

02/- 30.08.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in this case carries allegation

that he along with others arrived at the scene when co-accused

carries allegation of snatching Chinese Mobile and was being

interacted by the persons arrived at his call and the group

including the petitioner arriving started assaulted the persons. It

further appears, that parties have already entered into compromise

and settled the dispute.

Taking into consideration in light of specific allegation

and subsequent amicable settlement, in the event of his

arrest/surrender before the court below within four weeks of

receipt of the copy of this order, petitioner, namely, Ravi Kumar,

is directed to be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand only) with two sureties (one of the bailors

must be the informant and either of the injured) of the like amount

each to the satisfaction of Chief Judicial Magistrate, Muzaffarpur
-2-

in connection with Sakra P.S. Case No. 300 of 2009, subject to

condition laid down under Section 438(2) of the Criminal

Procedure Code with additional condition to remain physically

present before the court below on each and every date at least for

two years or till disposal of the case whichever is earlier, in case of

failure on two consecutive dates, the liberty shall be deemed to be

cancelled

Praveen (Akhilesh Chandra, J.)