High Court Patna High Court - Orders

Vinay Kumar vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Vinay Kumar vs State Of Bihar on 2 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.19348 of 2010
                           VINAY KUMAR
                                Versus
                          STATE OF BIHAR
                               -----------

03 02.07.2010 Heard learned counsel for the petitioner

and learned counsel for the State.

The submission is of omnibus allegations

of assault with lathi under Sections 307 , 302 and

other provisions of the Indian Penal Code, when co-

accused with common allegation has been enlarged

on bail in Cr. Misc. No. 14753 of 2010.

Let the petitioner, above named, be

enlarged on bail on furnishing bail bonds of Rs.

20,000/- (Twenty thousand) with two sureties of the

like amount each to the satisfaction of Additional

Chief Judicial Magistrate, West Champaran, at

Bagaha in connection with Gobardhana P.S. Case

No. 02 of 2010.

         P.K.                         (Navin Sinha, J.)