High Court Patna High Court - Orders

Anil Pandit @ Anil Kumar Pandit vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Anil Pandit @ Anil Kumar Pandit vs The State Of Bihar on 31 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.7308 of 2011
        ANIL PANDIT @ ANIL KUMAR PANDIT DUKHA PANDIT.
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 31.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 302 and 120B/34 of the

Indian Penal Code and Section 27 of the Arms Act.

It is alleged by the informant that his father

was found in an injured condition with firearm injury.

While taking to the hospital, the injured named Robin

Yadav to have fired and also named one Dukhi Pandit.

It appears that in the last portion of the

F.I.R., there is allegation against the petitioner as one

of the conspirators.

Considering the fact the injured named only

two persons and not named the petitioner, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Begusarai in connection with Sahabpur Kamal P.S.

Case No. 171/2010, subject to the conditions as laid

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

(Dinesh Kumar Singh, J.)
Amrendra/-