High Court Patna High Court - Orders

Amit Kumar @ Pintu vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Amit Kumar @ Pintu vs The State Of Bihar on 29 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7030 of 2011
                               AMIT KUMAR @ PINTU
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 29.03.2011 Heard learned counsels for the petitioner

and for the State.

The petitioner is apprehending his arrest in

a case registered under Sections 147, 149, 323, 308,

379 and 506 of the Indian Penal Code.

It is alleged against others to have assaulted

with fists and slaps and it is alleged against the

petitioner that he assaulted with iron road to the

informant.

Injury caused by the petitioner has been

found simple in nature. It is submitted by learned

counsel for the petitioner that there is land dispute

between the parties. It is further submitted that a

complainant was filed by the petitioner’s father against

the informant on 25.03.2010 whereas the present case

has been lodged on 13.06.2010.

Considering the aforesaid facts, let the

petitioner above named 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
-2-

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

with two sureties of the like amount each to the

satisfaction of the learned C.J.M., Sitamarhi, in

connection with Sitamarhi P.S. Case No. 352 of 2010,

subject to the condition as laid down under Section

438(2) of the Cr.P.C.

Bhardwaj                              ( Dinesh Kumar Singh,J.)