IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26964 of 2011
======================================================
Awadhesh Sharma
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
3 25-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in connection with
Saharsa P.S. Case No. 109 of 2011 registered under Sections 420,
464, 465, 467, 471, 353 and 354/506 of the Indian Penal Code
pending in the court of learned Chief Judicial Magistrate,
Saharsa.
It is alleged that on 09.09.2011 one Shankar Sharma asked
the informant to pay Rs. 3,000/- per month to his son for which
her forged signature was done.
It is alleged against the petitioner and others to have made
assault to the informant.
Considering the fact that the charge sheet was submitted
without verification of the signature and the main accused
Shankar Sharma has been granted regular bail, I see no reason for
the learned court below not to give the same privilege to the
petitioner if the petitioner surrenders within a period of six
weeks.
With the above observation, this application is, accordingly,
disposed off.
Let the order be transmitted to the learned court below
through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-