IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32482 of 2010
ROUSHAN KUMAR
Versus
STATE OF BIHAR
-----------
02/ 29.10.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
The allegation against the petitioner is that he gave dagger
blow to the informant. The injury report revels that the informant has
received simple injury said to have been caused by hard and blunt
substance. So far allegation of theft is concerned, the same is super
addition.
Considering the aforesaid circumstances, this anticipatory
bail is allowed and it is ordered that the petitioner(Roushan Kumar) in
the event of arrest/ surrender within 30 days from the date of
communication of the order be released on bail in connection with
Sitamarhi P.S. Case no. 371 of 2010 on furnishing bail bond of Rs
10,000/- each with two sureties of the like amount each to the
satisfaction of the CJM, Sitamarhi subject to condition as laid down
under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))