High Court Patna High Court - Orders

Naresh Singh & Ors. vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Naresh Singh & Ors. vs The State Of Bihar on 16 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18970 of 2011
                               NARESH SINGH & ORS.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2. 16.6.2011 Heard.

Let the three petitioners surrender and pray for

regular bail before the court below as the allegation in respect of

the offence of theft is two fold. Petitioner Munna Singh is

alleged to have taken out Rs. 20,000/- from the pocket of the

informant and petitioner Dharmendra Singh is alleged to have

snatched a gold chain from him.

As may appear from the very recital of the F.I.R.

as also the statement of facts made by the learned Sessions

Judge, Aurangabad, the parties were on loggerheads earlier on

irrigating their respective fields and the contention is that the

allegations in respect of theft do not appear acceptable as two

cases for the same offences, vide Jamhore P.S. Case No. 9 of

2011 and Jamhore P.S.Case No. 19 of 2011 were filed.

The Chief Judicial Magistrate, Aurangabad shall

consider the prayer of the petitioner in the light of the above

observation without being prejudiced by the fact that the

petitioners have filed anticipatory bail petitions up to this Court.

The petition is dismissed with the above

observation.

      Kanth                                          ( Dharnidhar Jha, J.)