High Court Patna High Court - Orders

Dwarika Ji @ Dwarika Pd. vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Dwarika Ji @ Dwarika Pd. vs The State Of Bihar on 15 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31242 of 2011
                  Dwarika Ji @ Dwarika Prasad, Son of late Raghunandan Mahto, resident of
                  Mohalla-Godawari, Kumhar Toli, P.S.-Civil Lines, District-Gaya.
                                         Versus
                                   The State of Bihar
                                        -----------

2. 15.09.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence under Sections 420, 120B, 504

and 506 of the Indian Penal Code.

Considering the nature of allegation, let the petitioner,

namely, Dwarika Ji @ Dwarika Prasad in the event of his arrest or

surrender before the Court below within a period of four weeks

from the date of receipt/communication of this order, be released

on bail on furnishing bail bonds of Rs. 5,000/- (Five thousand

only) with two sureties of the like amount each to the satisfaction

of the learned Chief Judicial Magistrate, Gaya in connection with

Civil Lines P.S. Case No. 7 of 2011 subject to the conditions as

laid down under Section 438(2) Cr. P.C.

      Sanjeet                                         (Ashwani Kumar Singh, J.)