High Court Patna High Court - Orders

Lalan Singh & Ors. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Lalan Singh & Ors. vs The State Of Bihar on 15 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.32424 of 2011
                                   Lalan Singh & Ors.
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 15.10.2011 Petitioners are apprehending their arrest in a

case registered under Sections 341, 323, 324, 30, 504/34

of the I.P.C.

It is alleged that five accused persons on the

order of one Arvind Singh assaulted the informant with

dagger when Arvind Singh also took Rs. 23,000/- from

the informant.

It is submitted by learned counsel for the

petitioners that accusation is not specific and the

informant received three injuries out of which one injury

has been found to be grievous, hence it can not be

specified who caused the grievous injury. Moreover there

is land dispute between the parties and petitioners’s side

lodged the case against the informant’s side much prior

to the occurrence.

Considering the aforesaid facts, let the

petitioners namely, 1. Lalan Singh 2. Rajnish Singh @

Rajnish Kumar 3. Amod Kumar @ Amod Kumar Singh

4. Ram Naresh Singh, in the event of their 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)

each with two sureties of the like amount each to the

satisfaction of Sub-Divisional Judicial Magistrate,

(West), Muzaffarpur in connection with Saraiya P.S.

Case No. 172 of 2011.

(Dinesh Kumar Singh, J)
Shageer