High Court Patna High Court - Orders

Dahi Gope @ Ranjit Kumar vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Dahi Gope @ Ranjit Kumar vs The State Of Bihar on 7 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.4519 of 2011
                    DAHI GOPE @ RANJIT KUMAR
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 07.03.2011 Petitioner is apprehending his arrest in a case

registered under Section 286/34 of the I.P.C. and Section

¾ of the Explosive Substance Act.

Some crackers were exploded on which the police

arrested some people and on confession of a co-accused

the name of the petitioner sprang up. From the F.I.R.

itself, it appears that no injury has been caused to

anyone.

Considering the aforesaid facts, let the petitioner

namely Dahi Gope @ Ranjit Kumar, in the event of his

arrest or surrender before the Court below within a

period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each

to the satisfaction of Additional Chief Judicial Magistrate,

Danapur in connection with Danapur P.S. Case No. 339

of 2010.

Shageer                                                (Dinesh Kumar Singh, J)