IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1879 of 2011
ARUN CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
27.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
384,386/34 of the Indian Penal Code.
The accusation against the
petitioner being the co-villager of the
victim is of snatching Rs. 2,000/- from the
shop of the petitioner.
The statements have been made in
paragraphs no.6 and 7 of the petition that
the petitioner has civil dispute with the
informant and the petitioner has no criminal
antecedent.
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 Mushari P.S. Case No. 91 of
2010 on furnishing bail bond of Rs.10,000/-
2
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Muzaffarpur, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)