High Court Patna High Court - Orders

Rupesh Kumar Tiwari vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Rupesh Kumar Tiwari vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33289 of 2011
Rupesh Kumar Tiwari
Versus
The State Of Bihar

2. 28.09.2011. Heard Mr. Jay Prakash Sharma learned

counsel for the petitioner and Mr. Uma

Shankar Pd. Singh, learned A.P.P. for the

State.

The petitioner is apprehending his

arrest in a case registered under Sections

504, 506, 34 of the Indian Penal Code and

Section 27 of the Arms Act.

It is alleged against the petitioner

that he resorted to fire three rounds though

admittedly no injury was caused to any one.

It is submitted by the learned

counsel for the petitioner that since the

maternal grand father of petitioner has

adopted the petitioner since he has no male

issue hence the informant being the nephew

of his maternal grand father lodged the

present case and to that effect an

application was filed by the maternal grand

father of the petitioner before the

Superintendent of Police, Gopalganj, as

contained in Annexure-2. It appears that

occurrence is of 02.07.2011 for which the
2

First Information Report was lodged on

04.07.2011.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Barauli P.S. Case No. 124 of

2011 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Gopalganj, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)