IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5872 of 2011
RAJO CHAUHAN AND ORS.
Versus
THE STATE OF BIHAR
-----------
2. 25.04.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 302,201,120B/34 of the Indian Penal
Code Sections 2, 3 and 5 of the
S.C./S.T.(Prevention of Atrocities)Act.
The petitioners were not named in
the F. I. R. subsequently their names
surfaced during investigation but it appears
that the accusation has found false and
final form was submitted against these
petitioners vide Annexure-2.
It is submitted that subsequently
differing with the same in 2010 the
cognizance has been taken in the matter.
Considering the aforesaid
submissions, let the petitioners, Rajo
Chauhan, Mahendra Chauhan and Nandu Chauhan,
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
2
in connection with Narhat (Sitamarhi)P.S.
Case No. 71 of 2007 on furnishing bail bond
of Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned S.D.J.M.,
Nawada, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)