IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40214 of 2010
ANNURUDH SHAHNI @ ANIRUDH SAHANI & ORS .
Versus
STATE OF BIHAR .
-----------
02/ 10-Nov-2010 Heard learned counsel for the petitioners and
learned counsel for the State.
It has been submitted on behalf of the
petitioners that for the occurrence on 25.04.2010 a
fardbeyan given by Urmila Devi w/o Chandrakeshwar
Mallah was recorded by the police at Siwan Hospital in
emergency ward on the date of occurrence itself as
would appear from Annexure-2 which is FIR of Asaon
P.S. Case No.26 of 2010. It has been submitted that for
the occurrence of the same date i.e., 25.04.2010 the
accused persons have now attempted to create a
defence by the present case filed on 07.05.2010. It has
been submitted that several co-accused have been
allowed anticipatory bail by the Sessions Judge vide
impugned order itself and petitioners’ prayer has been
rejected without any cogent reasons.
Considering all the facts and circumstances,
prayer for anticipatory bail is allowed. In the event of
2
arrest/surrender within six weeks, let the petitioners,
namely, 1. ANNURUDH SHAHNI @ ANIRUDH
SAHANI, 2. BHRIGU NATH MALLAH, 3. ARBIND
MALLAH AND 4. ANIRUDH MALLAH be released
on bail on furnishing bail bond of Rs.7000/- each with
two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Siwan in Hajipur
S.C/S.T. P.S case No. 286/2010, subject to the
condition as laid down under Section 438(2) of the
Cr.P.C.
( Shiva Kirti Singh, J.)
perwez