High Court Patna High Court - Orders

Parichan Rai &Amp; Ors. vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Parichan Rai &Amp; Ors. vs The State Of Bihar on 23 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4914 of 2011
                                 PARICHAN RAI & ORS.
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 23.03.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 147, 148, 149, 452,323,341 and 380

of the Indian Penal Code.

It is alleged that on 06.09.2010 the

petitioners’ side came, dispossessed the

informant and took away the articles.

It appears that for the occurrence

of 06.09.2010 the written report was lodged

on 10.09.2010. It appears that there was

land dispute between the parties. The

petitioners’ side claim the land being

purchaser of the same.

Considering the litigated background

in which the accusation has been levelled

and delayed lodging of the F.I.R., let the

petitioners, Parichan Rai, Jagtaran Devi,

Kishundeo Rai, Kumanchan Devi @ Kumchan Devi

and Munchun Kumar @ Munchun Rai, be released

on bail in the event of arrest or surrender
2

before the learned court below within a

period of twelve weeks from today in

connection with Katra P.S. Case No. 172 of

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) each with two sureties of the

like amount each to the satisfaction of the

learned C.J.M. Muzaffarpur, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)