IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8123 of 2011
OM PRAKASH @ BABLU SON OF SHALIGRAM SINGH.
Versus
THE STATE OF BIHAR
-----------
02 04.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 147, 148,149, 341, 323,
307, 504 and 506 of the Indian Penal Code and Section
27 of the Arms Act.
It is submitted that the firing caused no
injury to the other side.
It appears that there is serious litigation
between the parties. There is counter version of the
occurrence also. Subsequently, the informant has
retracted from his initial version.
Considering the fact that other accused
persons have been granted anticipatory bail vide Cr.
Misc. No. 25090 of 2010, 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 12 weeks from today, on
2
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Additional Chief Judicial
Magistrate, Danapur in connection with Bihta P.S.
Case No. 32/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-