High Court Patna High Court - Orders

Bali Raut @ Baliram Raut vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Bali Raut @ Baliram Raut vs The State Of Bihar on 29 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10305 of 2011
                      BALI RAUT @ BALIRAM RAUT
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 29.03.2011 Petitioner is apprehending his arrest in a case

registered under Sections 147, 148, 149, 341, 342, 323,

307, 337, 332, 353, 448, 330, 435, 109, 427, 504 of the

I.P.C.

The protest was made by the villagers due to not

taking care by the doctor to a patient namely Begum

Khatoon who was brought to the hospital and

subsequently died.

It is submitted by learned counsel for the

petitioner that considering the general nature of

accusation and the background in which protest was

made, other accused persons have been granted

anticipatory bail by this court vide Cr. Misc. No. 34129 of

2010 and analogous cases.

Considering the aforesaid facts, let the petitioner

namely Bali Raut @ Baliram Raut, in the event of his

arrest or surrender before the Court below within a

period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Sitamarhi
2

in connection with Parihar P.S. Case No. 85 of 2010.

Shageer                                ( Dinesh Kumar Singh, J)