High Court Patna High Court - Orders

Babloo Rai @ Babloo Kumar &Amp; … vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Babloo Rai @ Babloo Kumar &Amp; … vs The State Of Bihar on 7 February, 2011
                                   1




             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.1475 of 2011
                 BABLOO RAI @ BABLOO KUMAR & ORS.
                                 Versus
                         THE STATE OF BIHAR
                                -----------

2 07.02.2011 The Petitioners being the members of the

unlawful assembly are apprehending their arrest in a case

registered under sections 147, 148, 149, 323, 307, 323,

447 and 504 of the Indian Penal Code.

The specific allegation of firing is against

Uday Rai and of throwing bomb against Sanjay Rai. It is

submitted by learned counsel for the petitioner that

petitioner’s side lodged the case against the informant

four months prior to the present case.

Considering the aforesaid submissions, let

the petitioners, namely, 1.Babloo Rai @ Babloo Kumar,

2.Chhotan Rai, 3. Mohan Rai, 4.Judge Rai and 5.Bedeshi

Rai be released on anticipatory bail, in the event of their

arrest or surrender before the learned Court below within

a period of 12 weeks from today, on furnishing bail bond

of Rs. 10,000/- (ten thousand) each with two sureties of

the like amount each to the satisfaction of the learned

Additional Chief Judicial Magistrate, Danapur, Patna in
2

connection with Akilpur, P.S. Case No. 4 of 2010.

Bhardwaj/-                       ( Dinesh Kumar Singh, J.)