High Court Patna High Court - Orders

Krishna Kumar Sahni & Anr. vs The State Of Bihar & Anr. on 23 September, 2011

Patna High Court – Orders
Krishna Kumar Sahni & Anr. vs The State Of Bihar & Anr. on 23 September, 2011
      Patna High Court Cr.Misc. No.29363 of 2011 (2) dt.23-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.29363 of 2011
                   ======================================================

1. Krishna Kumar Sahni Lt. Bhagwan Das Sahni Kajipur Arya Kumar
Road, Machuatoli, P.S. Kadamkuan Distt. Patna

2. Maya Devi W/O Sri Krishna Kumar Sahni Kajipur Arya Kumar Road,
Machuatoli, P.S. Kadamkuan Distt. Patna

…. …. Petitioners
Versus

1. The State Of Bihar

2. Most. Raj Kumari Devi W/O Lt. Bhagwan Das Sahni Kajipur Arya
Kumar Road, Machuatoli, P.S. Kadamkuan Distt. Patna

…. …. Opposite Parties
======================================================

2 23-09-2011 Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection

with a case in which cognizance for the offence punishable under

sections 323, 341, 380, 384 and 34 of the Indian Penal Code has

been taken.

It is stated that the complainant is mother of petitioner

no. 1 and mother in law of petitioner no. 2. The complainant and

the petitioners are residing in the same house and there is some

dispute relating to property as a result whereof the petitioners have

been falsely implicated in this case.

Considering the facts and circumstance of the case, let

the petitioners, namely, Krishna Kumar Sahni and Maya Devi in

the event of their arrest or surrender before the court below within
Patna High Court Cr.Misc. No.29363 of 2011 (2) dt.23-09-2011

a period of four weeks from the date of receipt/communication of

the order be released on bail on furnishing bail bonds of Rs.5,000/-

(five thousand) each with two sureties of the like amount each to

the satisfaction of the learned Chief Judicial Magistrate, Patna, in

connection with Complaint Case No. 442 (C) of 2011, subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-