High Court Patna High Court - Orders

Dilip Sada @ Dilip Sada (Mukhiya) vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Dilip Sada @ Dilip Sada (Mukhiya) vs The State Of Bihar on 19 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.misc. No.4252 of 2011
             DUBAR MUKHIYA, SON OF PARAO MUKHIYA, RESIDENT OF
             VILLAGE-PURSHOTTAMPUR,    P.S.-NAUHATTA,    DISTRICT-
             SAHARSA.                        .........PETITIONER.
                                    VERSUS
              THE STATE OF BIHAR             ...........OPPOSITE PARTY.
                                                  WITH
                                 CR.MISC. NO.2112 OF 2011
             DILIP SADA @ DILIP SADA (MUKHIYA), SON OF BASUDEO
             SADA, RESIDENT OF VILLAGE-DUMRA, POLICE STATION-
             NAUHATTA, DISTRICT-SAHARSA.     .........PETITIONER.
                                    VERSUS
              THE STATE OF BIHAR             ...........OPPOSITE PARTY.
                                            -----------

2 19.02.2011 Perused the record.

The petitioners are apprehending

their arrest in a case registered under

Section 25(1-B)A, 26, 35 of the Arms Act.

There was allegation of assault

against Naresh Kumar Verma on 14.11.2008 for

which a substantive case was lodged against

Naresh Kumar Verma and Ashok Kumar Verma. In

the F.I.R. it was allged that from Naresh

Kumar Verma villagers snatched the country

made gun, but for the said occurrence, it is

shocking that after two years, on the

direction of the S.P., the present case has

been lodged against the persons who snatched

the gun from the assailant.

The pleading of the petitioner

appears to be convincing that in order to
2

save the main accused this frivolous case

has been lodged. Under the criminal

procedure code there was no occasion for

lodging a separate case, rather if the

materials came anybody could had been made

accused in the earlier case. Let the matter

be verified by the I.G. of the Saharsa

range.

Considering the aforesaid facts, let

the petitioners above named be released on

anticipatory bail in the event of arrest or

surrender before the court below within a

period of 12 weeks from today, on furnishing

bail bonds of Rs.10,000/-(ten thousand) with

two sureties of the like amount each to the

satisfaction of learned C.J.M., Saharsa in

connection with Nauhatta P.S. Case no.63 of

2010.

PN                              ( Dinesh Kumar Singh,J.)