High Court Patna High Court - Orders

Daya Nand Jha vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Daya Nand Jha vs The State Of Bihar on 10 August, 2011
      Patna High Court Cr.Misc. No.26658 of 2011 (2) dt.10-08-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.26658 of 2011
                   ======================================================
                   Daya Nand Jha , son of Late Dukhan Jha, resident of village Pahare, Police
                   Station Tarabari, District Araria
                                                                          .... .... Petitioner/s
                                                     Versus
                   The State Of Bihar
                                                                     .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s      : Mr.
                   For the Opposite Party/s     : Mr.
                   ======================================================
                   CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                   ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

2 10-08-2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner is apprehending his arrest in a case

under Sections 342, 504/34 of the Indian Penal Code and

Section 3 (x) of the Schedule Caste and Schedule Tribes

(Prevention of Atrocities) Act.

After investigation, the Police has submitted final

form against the petitioner. The informant filed protest -cum-

complaint petition which has resulted in the order of

cognizance.

In the circumstances aforesaid, in the event of his

arrest/surrender before the Court below within a period of six

weeks from today, the above named petitioner is directed to be
Patna High Court Cr.Misc. No.26658 of 2011 (2) dt.10-08-2011

released on anticipatory bail in connection with Tarabari Police

Station Case No. 57 of 2008 on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Araria

subject to the conditions laid down under Section 438 (2) of

the Code of Criminal Procedure.

(Sheema Ali Khan, J)
Prabhakar Anand/-