High Court Patna High Court - Orders

Ayodhya Ram vs State Of Bihar on 2 August, 2010

Patna High Court – Orders
Ayodhya Ram vs State Of Bihar on 2 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.24033 of 2010
                            AYODHYA RAM
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 02.08.2010 Petitioner is apprehending his arrest in a case

registered under Sections 341, 323, 307, 493, 494/34 of

the I.P.C.

It is alleged that the informant made a living

relationship with the son of the petitioner and gave birth

to a child. It is further alleged that the petitioner did not

allow the informant to reside in the ancestral house and

apart from that petitioner was pressing the neck of the

informant. It is submitted that the F.I.R. does not

suggest that any injury was caused to the informant.

Considering the nature of allegation, let the

petitioner namely Ayodhya Ram, in the event of his arrest

or surrender before the Court below within a period of 12

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Buxar in connection with Itarhi

P.S. Case No. 51 of 2010.

Shageer                                          ( Dinesh Kumar Singh, J.)