IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34071 of 2011
======================================================
Dhirendra Nath Mishra
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 13-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in a case
registered under Sections 307, 384, 380, 324, 323, 341, 448 and
447/34 of the Indian Penal Code.
It is alleged that the extortion of Rs. 10,000/- was
demanded and subsequently, the petitioner Dhirendra Natha
Mishra assaulted with farsa on the head of the informant. It is also
alleged that subsequently Dhirendra Nath Mishra and his two sons
assaulted the informant and his grand-son. The injury report of the
informant has been brought on record which suggests only one
injury of marginal size on the head which is found to be simple by
the doctor whereas the injury on the grand son of the informant
was also found to be simple.
It is submitted by learned Sr. counsel for the petitioner
that both sides are agnates having serious land dispute.
Considering the fact that both sides are agnates and the
nature of injury, let the above named petitioner, be released on
anticipatory bail, in the event of his 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) with two
sureties of the like amount each to the satisfaction of the learned
Chief Judicial Magistrate, Vaishali at Hajipur in connection with
Tisiauta P.S. Case No. 14/2011, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-