IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10808 of 2011
AJAY KUMAR @ AKSHAYA KUMAR AND ORS.
Versus
THE STATE OF BIHAR
-----------
2. 07.04.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners being the relatives
of the informant are apprehending their
arrest in a case registered under Sections
147, 148, 149, 341, 323,307, 452 and 380 of
the Indian Penal Code.
There is general accusation of
assault and committing theft.
It appears that the petitioners are
the in-laws family of the informant and the
accused earlier filed 498A I.P.C. case
against the informant and then the present
case has been lodged. Considering the
aforesaid facts, other accused person has
been granted anticipatory bail vide Cr.
Misc. No. 3259 of 2011 by this Court.
Considering the aforesaid facts, let
the petitioners, Ajay Kumar @ Akshaya Kumar,
Gopal Sigh and Hare Ram Singh be released on
bail in the event of arrest or surrender
before the learned court below within a
2
period of twelve weeks from today in
connection with Barauni(F.C.I.) P.S. Case
No. 239 of 2010 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.
Begusarai, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)