IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27589 of 2011
1. Awadhendra Singh @ Munna Singh.
2. Arbind Singh @ Kunda Singh, Serial No. 1 and 2 are sons of Ram Prasad Singh.
3. Aman Kumar @ Tinku Singh, Son of Awadhendra Singh @ Munna Singh.
4. Manish Kumar Singh @ Pappu Singh, Son of Seho Prasad Singh.
All resident of Village Damodarpur, PS Bhabhua, District Kaimur at Bhabhua --- Petitioners.
Versus
The State Of Bihar --- Opposite Party
-----------
2 17.8.2011 Heard learned counsel for the
petitioners and the counsel appearing on behalf
of the State.
Petitioners are apprehending their
arrest in a case under Sections 341, 323, 504,
506, 353, 384, 382/34 of the Indian Penal Code
and Section 27 of the Arms Act.
Learned counsel for the petitioners
submits that the case filed on behalf of the
petitioners is under Section 307 which was
reported to the police. The present case has
been filed before the Chief Judicial
Magistrate, Kaimur at Bhabhua alleging that the
petitioners have assaulted the complainant and
others by fists. It is alleged that the
accused persons ran away with some money and a
box. The occurrence took place, while some
construction was being made in the school
building. Learned counsel for the petitioners
submits that allegation of theft is ornamental
2
and actually the case is an after thought filed
by the complainant in order to protect himself
from the police case.
Be that as it may, the above named
petitioners are directed to be released on
anticipatory bail in the event of their arrest
or surrender within a period of six weeks in
connection with Bhabhua P.S. Case No. 63 of
2011 on furnishing bail bonds of rupees ten
thousand each with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate, Kaimur at Bhabhua subject
to the conditions laid down under Section
438(2) of the Cr.P.C.
Sanjay (Sheema Ali Khan, J.)