IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7030 of 2011
AMIT KUMAR @ PINTU
Versus
THE STATE OF BIHAR
-----------
2 29.03.2011 Heard learned counsels for the petitioner
and for the State.
The petitioner is apprehending his arrest in
a case registered under Sections 147, 149, 323, 308,
379 and 506 of the Indian Penal Code.
It is alleged against others to have assaulted
with fists and slaps and it is alleged against the
petitioner that he assaulted with iron road to the
informant.
Injury caused by the petitioner has been
found simple in nature. It is submitted by learned
counsel for the petitioner that there is land dispute
between the parties. It is further submitted that a
complainant was filed by the petitioner’s father against
the informant on 25.03.2010 whereas the present case
has been lodged on 13.06.2010.
Considering the aforesaid facts, let the
petitioner above named 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
-2-
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., Sitamarhi, in
connection with Sitamarhi P.S. Case No. 352 of 2010,
subject to the condition as laid down under Section
438(2) of the Cr.P.C.
Bhardwaj ( Dinesh Kumar Singh,J.)