High Court Patna High Court - Orders

Baban Singh & Anr. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Baban Singh & Anr. vs The State Of Bihar on 9 November, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.36240 of 2011
                   1.Baban Singh.
                   2.Jitendra Singh.............................Petitioners.

                                      Versus
                   The State Of Bihar........................ Opposite Party.

2      9.11.2011

Heard learned counsels for the petitioners and the State.

The petitioners being the agnates of the informant are

apprehending their arrest in a case registered under Sections 341, 323,

379, 384, 307 and 406/34 of the Indian Penal Code.

It is submitted that petitioner no.1 has been arrested.

Hence, his application for anticipatory bail has become infructuous and

accordingly, the same is disposed off.

The specific allegation of making injury is against

petitioner no.1. So far petitioner no.2 is concerned who is alleged to

have snatched golden chain and Rs.2200/- from the pocket of the

informant.

It is submitted by the learned counsel for the petitioner

that the land dispute between the parties has been admitted.

Considering in the background of serious land dispute,

let the petitioner no.2, 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 Barari (Semapur) P.S.

Case No. 111 of 2011 on furnishing bail bond of Rs.10,000/- with

two sureties of the like amount each to the satisfaction of the learned

C.J.M., Katihar, subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

AnilKrSinha                                    (Dinesh Kumar Singh,J.)