High Court Patna High Court - Orders

Arvind Rai vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Arvind Rai vs The State Of Bihar on 7 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.22131 of 2008
                              ARVIND RAI
                                Versus
                         THE STATE OF BIHAR
                             -----------

2. 07.7.2008 Petitioner apprehends his arrest in Phulwari P.S.

(Gopalpur O.P.) Case No.139 of 2007 registered under

Sections 341, 323, 448, 427, 436/34 of the Indian Penal

Code.

Mr.Ramyash Singh, appearing on behalf of the

petitioner, contends that during the investigation,

allegation against the petitioner has been found to be

false and taking into account the aforesaid fact, this

Court, by order dated 26.5.2006 passed in

Cr.Misc.No.1093 of 2008, has enlarged other accused on

bail.

Mr. B.P. Kumar, Additional Public Prosecutor

appears for the State.

Having heard learned counsel for the party and

taking into consideration the facts and circumstances of

the case, I allow this application and direct that in

the event of arrest/surrender within four weeks from

today, petitioner, named above, be enlarged on bail on

furnishing personal bond of Rs.10,000/ (ten thousand)

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Patna in

Phulwari (Gopalpur O.P. P.S.Case No.139 of 2007.

(C.K.Prasad)

ahk