High Court Patna High Court - Orders

Lal Babu Rai & Anr. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Lal Babu Rai & Anr. vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32192 of 2011
Lal Babu Rai & Anr.

Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 147, 148, 149,323, 324,307, 436,

325 and 506 of the Indian Penal Code and

Section 27 of the Arms Act.

It is alleged that 42 accused

persons put the informant’s house on fire

which led to burning of grains in which

Birekhi Rai hit Farsa blow on the head of

informant.

It is submitted by learned counsel

for the petitioners that there is counter

version of occurrence also and Birekhi Rai

and other have been granted anticipatory

bail vide Cr. Misc. No. 21278 of 2011 by

this Court.

Considering the aforesaid facts, let

the petitioners, Lal Babu Rai and Ashok Rai,

be released on bail in the event of arrest

or surrender before the learned court below

within a period of twelve weeks from today
2

in connection with Athmalgola P.S. Case No.

84 of 2010 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) each with two

sureties of the like amount each to the

satisfaction of the learned A.C.J.M., Barh,

Patna, subject to the conditions as laid

down under Section 438(2) of the Code of

Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)