IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4141 of 2011
SUDHAKAR PANDEY & ORS
Versus
THE STATE OF BIHAR
-----------
02. 04.03.2011 Petitioners are apprehending their arrest in a
case registered under Sections 147, 148, 149, 341, 342,
323, 307 of the I.P.C. and Section 27 of the Arms Act.
It is alleged against the petitioners to have
resorted to firing and made assault to the informant and
Anil Pandey.
The injury report of Anil Pandey reflects no fire
arm injury, however opinion regarding injury Nos. 3 and
4 have been reserved. There is counter version of the
occurence also.
Considering the aforesaid facts, let the
petitioners namely 1. Sudhakar Pandey 2. Diwakar
Pandey 3. Shashikant Pandey, in the event of their arrest
or surrender before the learned 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) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Buxar in connection with Dhansoi P.S. Case No. 44 of
2010.
Shageer (Dinesh Kumar Singh, J)