High Court Patna High Court - Orders

Kedala Devi &Amp; Anr. vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Kedala Devi &Amp; Anr. vs The State Of Bihar on 19 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.2014 of 2011
                 1. KEDALA DEVI WIFE OF SITA RAM KEWAT.
                 2. TUNNU KEWAT, SON OF SITA RAM KEWAT, BOTH 1 & 2
                     ARE OF VILLAGE- NARAI PUR, P.S. BAGAHA, DISTT-
                     WEST CHAMPARAN.                  ------------PETITIONERS
                                             Versus
                  THE STATE OF BIHAR               -----------OPPOSITE PARTY
                                           -----------

2 19.02.2011 Perused the record.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323 and 307/34 of the

Indian Penal Code.

Petitioners are neither named in

the F.I.R nor the suspicion has been

raised, but subsequently, as a statement

has been made in para 8 of the petition,

warrant of arrest was issued by learned

court below.

Hence, this Court is of the view

that learned Sessions Judge wrongly

rejected the anticipatory bail of the

petitioner on the ground that the

petitioners have no apprehension, let

the petitioners be released on bail in
2

the event of arrest or surrender before

the learned court below within a period

of twelve weeks from today in connection

with Bagaha P.S. Case No. 254 of 2010 on

furnishing bail bond of Rs. 10,000/-

(Ten Thousand) each with two sureties of

the like amount each to the satisfaction

of learned A.C.J.M, Bagaha (West-

Champaran) Subject to the conditions as

laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/