IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22604 of 2011
Sumit Kumar @ Sumit Kumar Singh
Versus
The State Of Bihar
-----------
2 26.7.2011 Heard learned counsel for the parties.
Petitioner was allowed anticipatory bail
by order dated 9.3.2011 in Cr.Misc.No. 3002 of
2011 subject to condition to take effort to
reconcile the differences ending to restoration
of harmony which appears not the end and
petitioner is sent to jail but remained in
custody since 19.5.2011, hence is allowed bail.
In the circumstances, the above named
petitioner is directed to 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 Sub-Divisional
Judicial Magistrate, Begusarai in Complaint Case
No. 1361-C/09.
AI ( Mandhata Singh, J.)