High Court Patna High Court - Orders

Arun Choudhary vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Arun Choudhary vs The State Of Bihar on 27 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.1879 of 2011
                              ARUN CHOUDHARY
                                       Versus
                            THE STATE OF BIHAR
                                     -----------

27.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

384,386/34 of the Indian Penal Code.

                          The      accusation          against          the

              petitioner        being     the   co-villager       of    the

victim is of snatching Rs. 2,000/- from the

shop of the petitioner.

The statements have been made in

paragraphs no.6 and 7 of the petition that

the petitioner has civil dispute with the

informant and the petitioner has no criminal

antecedent.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Mushari P.S. Case No. 91 of

2010 on furnishing bail bond of Rs.10,000/-
2

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Muzaffarpur, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)