IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27533 of 2011
1. Dwarika Prasad Mahaldar Dorik Mahaldar, Son of Mitthan Mahaldar.
2. Bimli Devi, Wife of Dwarika Prasad Mahaldar, Both Resident of Village Bikram Patti, PS
K. Hat, District Purnea. ----- Petitioners
Versus
The State Of Bihar ---- Opposite Party
-----------
2 17.8.2011 Heard learned counsel for the petitioners and the counsel
appearing on behalf of the State.
Petitioners are apprehending their arrest in a case under
Sections 323 and 406/34 of the Indian Penal Code.
The allegation against the petitioners is that they have
borrowed a sum of Rs. 15,000/- from the complainant in the year
1998. The present complaint case has been filed in the year 2009.
Considering the fact that the complaint case has been filed
after a delay, the above named petitioners are directed to be released
on anticipatory bail in the event of their arrest or surrender within a
period of six weeks in connection with Complaint Case No. 2780 of
2009 on furnishing bail bonds of rupees ten thousand each with two
sureties of the like amount each to the satisfaction of the Judicial
Magistrate, 1st Class, Purnea subject to the conditions laid down under
Section 438(2) of the Cr.P.C.
Sanjay (Sheema Ali Khan, J.)