IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9733 of 2011
MAHTAB ALAM SON OF LATE MAHMOOD ALAM, RESIDENT OF VILLAGE
ALAKHBANI, P.S KALYANPUR, DISTRICT EAST CHAMPARAN AT
MOTIHARI
Versus
The State Of Bihar
-----------
3 29.06.2011 Heard learned counsels for the petitioner and the State.
Petitioner has filed this application apprehending his
arrest in connection with Kalyanpur P.S. Case No. 57 of 2007 for
the alleged offence under sections 147, 149 & 307 of the Indian
Penal Code and section 27 of the Arms Act.
Petitioner had earlier approached this Court for the
same relief which was rejected as per the order dated 03.09.2008
passed in Cr. Misc. No. 56137 of 2007 vide Annexure-1.
Considering the submissions and on perusal of the
averments made in the application, this Court is not inclined to
take a different view. The application is, accordingly, rejected.
However, since the petitioner was allowed interim
protection by order dated 30th March, 2011 the petitioner must
surrender within a period of three weeks and in case petitioner on
surrender makes an application for regular bail, the same shall be
considered in accordance with law on its own merit without being
prejudiced by the present order.
The order dated 30th March, 2011 with respect to no
coercive steps being taken against the petitioner is modified to the
above extent.
The application stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)