IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4835 of 2011
RUPESH KUMAR SON OF ABHAY SINGH.
------------- PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 16.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 341, 323, 337, 307, 504,
379 and 34 of the Indian Penal Code.
It is alleged that the initial altercation took
place between the parties. Subsequently, the petitioner
snatched wrist watch, chain and diary and also
assaulted the victim. The injury report reflects only
mild abrasion on the nose.
Considering the nature of accusation and the
injury found by the doctor, the case does not appear to
be a case under Section 307 I.P.C., let the above named
petitioner, be released on anticipatory bail, in the event
of his arrest or surrender before the learned Court
below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
2
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Patna in connection with Parsa Bazar P.S. Case No.
141/2010, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-