High Court Patna High Court - Orders

Hari Shankar Kuar @ Bechan Kuar & … vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Hari Shankar Kuar @ Bechan Kuar & … vs The State Of Bihar on 24 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.28179 of 2011
               Hari Shankar Kuar @ Bechan Kuar & Anr.
                                 Versus
                          The State Of Bihar
                              -----------

2. 24.08.2011 Heard learned counsel for the petitioners and the State.

Petitioners apprehend their arrest in Bajpatti P.S.Case No.

84 of 2010 registered for the offences u/s 447, 341, 323, 324, 379, 307,

504/34 IPC.

As per the prosecution case, on 8th June 2010 at about

11:00 A.M. informant with his brother had gone to orchard for

plucking mango. In that course, some mangoes fell in the field of Hari

Shankar Kuar. When the informant went thereto pick up the same, Hari

Shankar Kuar abused and assaulted him. From the FIR it appears that

specific allegation of using Farsa is made against Satendra Kuar and

Birendra Kuar is alleged to have snatched chain from his neck. The

Police after investigation submitted final form, but the Chief Judicial

Magistrate differed with the report and took cognizance against the

petitioners.

In the facts and circumstances of the case, in the event of

arrest or surrender within 4 weeks, the petitioners (1) Hari Shankar

Kuar @ Bechan Kuar and (2) Birendra Kuar shall be released on

anticipatory bail on their furnishing bail bond of Rs.10,000/- (ten

thousand) each with two sureties of the like amount each to the

satisfaction of S.D.J.M., Pupri in Bajpatti P.S.Case No. 84 of 2010,

subject to the conditions laid down u/s 438(2) Cr.P.C.

(Shivaji Pandey,J)
Jay/
2