High Court Patna High Court - Orders

Syed Emam Raja @ Syed Imam Raza vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Syed Emam Raja @ Syed Imam Raza vs State Of Bihar on 21 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23139 of 2010
                   SYED EMAM RAJA @ SYED IMAM RAZA SON OF SYED
                  JUWAL HUSSAIN, RESIDENT OF HONEY VILLA,
                  MOHALLA- KAMRA CHANDWARA, P.S. TOWN, DISTRICT
                  MUZAFFARPUR --- PETITIONER.
                                            Versus
                              STATE OF BIHAR--OPP. PARTY.
                                          -----------

2/ 21-07-2010 Learned counsel for the petitioner is permitted to

make necessary correction in paragraph-1 and in the

prayer portion of the petition.

Heard the parties.

The petitioner apprehends his arrest in a criminal

prosecution relating to a complaint case in which

cognizance has been taken for offences under section 323

and 379 of the Indian Penal Code.

It is submitted that even according to the complaint

petition vide Annexure-1, entire occurrence has taken

place between the complainant and the accused persons

because of certain dispute over a piece of land. During the

course of altercation the petitioner is alleged to have

assaulted the complainant by fists and slaps and is further

alleged to have taken out a sum of Rs. 5,000/- from his

pocket. In support of land dispute between the parties the

petitioner has brought on record various documents by

way of annexures.

Taking into consideration the facts that the entire

occurrence has taken place because of land dispute
2

between the parties, it is directed that in the event of his

arrest or surrender in the court below within a period of

four weeks from today the above named petitioner shall be

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

with two sureties of the like amount each to the

satisfaction of Sri Satya Prakash, Judicial Magistrate, Ist

Class, Muzaffarpur in connection with Trial No. 2668 of

2010, arising out of Complaint Case No. C-814 of 2008,

subject to conditions as laid down under section 438(2) of

the Cr. P.C.

BTiwary                         ( Birendra Prasad Verma, J)