High Court Patna High Court - Orders

Shyam Kishore Prasad vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Shyam Kishore Prasad vs The State Of Bihar on 10 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2661 of 2011
                   SHYAM KISHORE PRASAD, SON OF BABU PRASAD MAHTO
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

02 10.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by

learned counsel for the complainant.

It is apparent from the record that earlier petitioner

was granted privilege of anticipatory bail with certain conditions

but it appears that he violated the conditions of this Court. It also

appears from the impugned order of learned Additional Sessions

Judge that subsequently, disputes of the parties have already ended

and now petitioner as well as complainant are residing separately.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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 Chief

Judicial Magistrate, Begusarai in connection with Complaint Case

No. 2704C of 2007.

Shahzad                                     (Hemant Kumar Srivastava, J )