High Court Patna High Court - Orders

Baijnath Lal vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Baijnath Lal vs The State Of Bihar on 11 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Criminal Miscellaneous No.37161 of 2011
            ===================================================

Baijnath Lal, son of Roushan Lal, Resident of
Babhan Toli, P.S.- Rajouli, District-Nawada
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
===================================================
2 11-11-2011 Heard learned counsel for petitioner

and learned counsel for the State.

The petitioner apprehends his arrest

in connection with a case registered for the

offence under section 420 of the Indian Penal

Code.

It is submitted that the petitioner

is an old man aged about 87 years. From the

Identity Card issued by Election Commission of

India, it could transpire that his age was 69

years on 01.01.1994. It is also submitted that

the petitioner had not submitted any

application for Indira Awas and no offence

under Section 420 of the Indian Penal Code

would be attracted against him. Further

submission is that admittedly, the petitioner

has not taken any pecuniary advantage under

the scheme.

                             Considering           the            aforesaid

               submissions,     facts    and    circumstances       of   the

case, let the petitioner, namely, Baijnath Lal
2

in the event of his arrest or surrender before

the Court below within a period of four weeks

from the date of receipt/communication of the

order be released on bail on furnishing bail

bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Nawada in connection with Rajouli P.S. Case

No. 96 of 2011, subject to the conditions as

laid down under section 438(2) of the Code of

Criminal Procedure.

(Ashwani Kumar Singh, J.)
ASHWINI /-