High Court Patna High Court - Orders

Sumit Kumar @ Sumit Kumar Singh vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Sumit Kumar @ Sumit Kumar Singh vs The State Of Bihar on 26 July, 2011
                 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.)