IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5361 of 2011
TANBIR
Versus
THE STATE OF BIHAR
-----------
02/ 26.03.2011 Petitioner apprehends his arrest in a case
registered under Sections 147, 148, 149, 323, 324, 307, 379,
447, 427 and 504 of the Indian Penal Code.
It is alleged that the petitioner and others forcibly
enter in the house of the informant and assaulted the
informant. The informant, his mother and sister received
injuries.
It is submitted that the injury report reflects the
injuries to be simple in nature. There is counter version also.
Petitioner’s side including the petitioner have received injuries.
Considering the aforesaid fact, let the petitioner
namely, Tanbir, in the event of his 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Darbhanga in connection with Sadar (Bhalpatti O.P.) P.S.
Case No. 439 of 2010.
kksinha/- (Dinesh Kumar Singh, J.)