High Court Patna High Court - Orders

Vishwanath Singh & Ors. vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Vishwanath Singh & Ors. vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.35328 of 2011
                 ======================================================

1. Vishwanath Singh

2. Mithelesh Singh.

3. Dilip Singh.

…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 19-10-2011 Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a case

registered under Section 307/34 of the Indian Penal Code and

Section 27 of the Arms Act.

The specific accusation of causing firearm injury is against

Ashok Singh who is not petitioner before this Court.

It is submitted that at earlier point of time, the petitioners’

side lodged a case against the owner of the informant. Hence the

petitioners have been implicated in the present case.

Considering the aforesaid facts, let the above named

petitioners be released on anticipatory bail in the event of their

arrest or surrender before the learned court below within a period

of twelve weeks from today, on furnishing the bail bond of Rs.

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

each to the satisfaction of learned Chief Judicial Magistrate,

Bhojpur, Ara in connection with Ara Nawada P.S. Case No.
277/2011 subject to the conditions as laid down under Section

438(2) of the Cr.P.C.

Let the petitioner make necessary correction in the prayer

portion.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-