High Court Patna High Court - Orders

Dilip Sahani & Anr. vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Dilip Sahani & Anr. vs The State Of Bihar on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Criminal Miscellaneous No.34616 of 2011
               1. Dilip Sahani son of Late Baleshwar
                  Sahani
               2. Jaldhari Sahani son Late Sukhdeo Sahani
                  both resident of village Loam,
                  P.S.Sadar, District Darbhanga
                            Versus
                          The State Of Bihar

02/   24.10.2011

Heard Mr. Ajay Kumar Thakur,

learned counsel for the petitioners

and learned counsel for the State.

The petitioners apprehend their

arrest in a case which has been

registered for offences under

Sections, 307,379 and some other

Sections of the Indian Penal Code on

the allegation that Dilip Sahani was

pointing out the pistol, meanwhile

Jaldhari Sahani gave a farsa blow upon

the head of the informant but

informant tried to save himself but

got injury on his finger. Rs.50,000/-

is alleged to have taken away by

petitioner no.1.

Submission is that regarding
2

injury upon the informant or any

person is not mentioned in the case

diary which was available to the

petitioner upto dated 25.08.2011.

There were two separate fisherman Co-

operative Society and the petitioners

were settlees of disputed society up

to June, 2012 and the allegation of

taking money by petitioner no.1 is

falsified from the statement of father

of the informant.

Considering the facts and

circumstances of the case, in the

event of arrest or surrender within

twenty days from the date of

receipt/production of a copy of this

order, the above named both the

petitioners shall be released on bail

on furnishing bail bonds of

Rs.10,000/-(Rupees ten thousand) each

with two sureties of the like amount

each to the satisfaction of Chief
3

Judicial Magistrate, Darbhanga at

Lheriasarai in Darbhanga Sadar

P.S.Case No. 298 of 2011 subject to

the condition as laid down in Section

438(2) of the Code of Criminal

Procedure.

Tahir/- (Shyam Kishore Sharma, J.)