IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23288 of 2010
DHARMENDRA SINGH & ORS
Versus
STATE OF BIHAR
-----------
2. 02.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioner no.1 being the agnate of
the informant and petitioner nos. 2 and 3 being
the workmen of petitioner no.1 are apprehending
their arrest in a case registered under
Sections 341, 323, 380 and 34 of the I.P.C.
It is submitted by the learned counsel
for the petitioners that ancestral lands are
being disposed off by the informant beyond his
share and on protest being made the present
false case has been lodged.
It is further submitted that initially
the supervising officer found the case false
but subsequently the superior officer did not
agree with the same. It is further submitted
that the informant has serious criminal
antecedent which has been mentioned in
paragraph no. 10 of the present application.
The petitioners have no criminal antecedent.
Considering the background in which the
2
present case has bee lodged by the informant
who is an accused for the murder of his uncle,
let the petitioners, Dharmendra Singh, Ramesh
Sah @ Ramesh Kumar and Soman Sah, be released
on bail in the event of their arrest or
surrender before the learned court below within
a period of twelve weeks from today in
connection with Triveniganj P.S. Case No.180 of
2009 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) each with two sureties of the
like amount each to the satisfaction of the
learned C.J.M., Supaul, subject to the
conditions as laid down under Section 438(2) of
Cr. P.C.
U.K. ( Dinesh Kumar Singh, J.)