High Court Patna High Court - Orders

Basudeo Ram And Ors. vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Basudeo Ram And Ors. vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1691 of 2011
                             BASUDEO RAM AND ORS.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 14.02.2011 The petitioners are apprehending their

arrest in a case registered under Sections 147,

148, 149, 341, 323, 325, 307 and 504 of the

Indian Penal Code.

It is specifically alleged against Chitu

to have given Tangi blow to the informant

whereas it is alleged that other accused persons

assaulted the informant, informant’s nephew

and his grand son. One injury each of the

informant and Bikash Kumar are found to be

grievous.

It is submitted by learned counsel for

the petitioners that prior to the present case the

petitioner’s side also lodged a case against the

informant. It is further submitted that both

sides are agnate.

Considering the fact that there is
2

general allegation against the petitioners and

the specific allegation against is Chitu, let the

petitioners, namely, 1. Basudeo Ram, 2. Bina

Devi and 3. Harendra Kumar, 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, Hilsa, in connection with

Islampur P.S. Case No. 168 of 2010.

Bhardwaj ( Dinesh Kumar Singh,J.)