High Court Patna High Court - Orders

Navin Kumar Jha vs State Of Bihar on 6 February, 2009

Patna High Court – Orders
Navin Kumar Jha vs State Of Bihar on 6 February, 2009
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.46473 of 2008
                       NAVIN KUMAR JHA SON OF DAYANAND JHA, RESIDENT OF
                      VILLAGE THALWARA, P.S. ASHOK PAPER MILL, DISTRICT
                      DARBHANGA --- PETITIONER.
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2/ 06-02-2009 Heard the counsel for the petitioner and the State.

Petitioner apprehends his arrest in connection with Ashok

Paper Mill P.S. Case No. 18 of 2008 for the offences under sections

341, 323, 325, 328, 307/34 of the Indian Penal Code and 3 / 4 S.C. and

S.T. ( POA ) Act.

Counsel for the petitioner submits that the informant has

instituted an imaginary FIR after four days of the alleged occurrence in

order to save his skin on account of filing of Ashok Paper Mills P.S.

Case No. 9 of 2008. The present case is a counter blast of aforesaid

Ashok Paper Mills P.S. Case No. 9 of 2008 in which the informant is

accused.

Considering the facts, the prayer for grant of anticipatory

bail on behalf of the petitioner, Navin Kumar Jha, is allowed. He is

directed to be released on anticipatory bail, in case the petitioner

surrenders before the Court concerned within four weeks from today on

furnishing bail bond of Rs. 10,000/- (rupees ten thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Darbhanga in Ashok Paper Mill P.S. Case No.18 of 2008,

subject to the conditions as laid down under section 438(2) Cr.P.C.

     BTiwary/                                              ( Mridula Mishra, J )