IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4519 of 2011
DAHI GOPE @ RANJIT KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 07.03.2011 Petitioner is apprehending his arrest in a case
registered under Section 286/34 of the I.P.C. and Section
¾ of the Explosive Substance Act.
Some crackers were exploded on which the police
arrested some people and on confession of a co-accused
the name of the petitioner sprang up. From the F.I.R.
itself, it appears that no injury has been caused to
anyone.
Considering the aforesaid facts, let the petitioner
namely Dahi Gope @ Ranjit Kumar, 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 Additional Chief Judicial Magistrate,
Danapur in connection with Danapur P.S. Case No. 339
of 2010.
Shageer (Dinesh Kumar Singh, J)