IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30239 of 2010
1. BABLU SINGH @ RANJEET SINGH SON OF RAGHUBANSH
SINGH, RESIDENT OF VILLAGE BUDHAMA, POLICE
STATION- UDAKISHUNGANJ, DISTRICT- MADHEPURA.
2. VIJAY SAHNI @ VIJAY KUMAR SAHNI SON OF LATE RAM
NARAYAN SAHNI, RESIDENT OF VILLAGE-
BAIJNATHPUR, POLICE STATION- UDA KISHUNGANJ,
DISTRTICT- MADHEPURA.
Versus
THE STATE OF BIHAR
-----------
02. 07.10.2010 Heard learned counsel for the petitioners and the
State.
Petitioners are apprehending their arrest in
connection a complaint case registered for the offence
under Sections 323, 427, 384/34 of the Penal Code.
It is submitted on behalf of the petitioners that
they have been falsely implicated in this belated complaint
lodged after one month of the occurrence as petitioners
have deposed against the complainant in a case lodged for
the offence under Section 7 of the Essential Commodities
Act.
Be that as it may, let petitioners, above named
surrender in the court below within four weeks from the
date of receipt of this order and thereafter be admitted to
2
the privilege of bail on furnishing bail bond of Rs.5,000/-
(Five thousand) with two sureties of the like amount each
to the satisfaction of the court below (Subdivisional
Judicial Magistrate, Madhepura, in connection with
Complaint Case No. 219 of 2008) subject to the condition
laid down under Section 438(2) Cr.P.C.
Ibrar/- ( V. N. Sinha, J.)