High Court Patna High Court - Orders

Awadhesh Sharma vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Awadhesh Sharma vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.26964 of 2011
                 ======================================================

Awadhesh Sharma
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

3 25-10-2011 Heard learned counsels for the petitioner and the State.

The petitioner is apprehending his arrest in connection with

Saharsa P.S. Case No. 109 of 2011 registered under Sections 420,

464, 465, 467, 471, 353 and 354/506 of the Indian Penal Code

pending in the court of learned Chief Judicial Magistrate,

Saharsa.

It is alleged that on 09.09.2011 one Shankar Sharma asked

the informant to pay Rs. 3,000/- per month to his son for which

her forged signature was done.

It is alleged against the petitioner and others to have made

assault to the informant.

Considering the fact that the charge sheet was submitted

without verification of the signature and the main accused

Shankar Sharma has been granted regular bail, I see no reason for

the learned court below not to give the same privilege to the

petitioner if the petitioner surrenders within a period of six

weeks.

With the above observation, this application is, accordingly,
disposed off.

Let the order be transmitted to the learned court below

through fax at the cost of the petitioner.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-