IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36211 of 2011
======================================================
Sri Bhagwan Singh @ Bhagwan Singh Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 09-11-2011 Heard learned counsels for the petitioners and the State.
The petitioner is apprehending his arrest in a case registered
under Sections 147, 148, 149, 447, 323, 324 and 302 of the
Indian Penal Code.
It is submitted that the petitioner was named in the F.I.R.,
but during the investigation, the accusation was found false and
the final form was submitted, subsequently, the petitioner has
been summoned under exercise of power under Section 319 of
Indian Penal Code. The impugned order does not reflect the
evidence which persuaded the learned trial court to summon the
petitioner under Section 319 of the Indian Penal Code.
Considering the aforesaid facts, let the above named
petitioner be released on anticipatory bail in the event of his
arrest or surrender before the learned court below within a
period of twelve weeks from today, on furnishing the bail bond
of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of learned A.D.J., F.T.C.-IV,
Buxar in connection with Sessions Trial Case No. 85/1999
arising out of Navanagar P.S. Case No. 67/1998 subject to the
conditions as laid down under Section 438(2) of the Cr.P.C.
Consecutive three defaults will give liberty to the trial
court to cancel the bail of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-