IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34616 of 2011
1. Dilip Sahani son of Late Baleshwar
Sahani
2. Jaldhari Sahani son Late Sukhdeo Sahani
both resident of village Loam,
P.S.Sadar, District Darbhanga
Versus
The State Of Bihar
02/ 24.10.2011
Heard Mr. Ajay Kumar Thakur,
learned counsel for the petitioners
and learned counsel for the State.
The petitioners apprehend their
arrest in a case which has been
registered for offences under
Sections, 307,379 and some other
Sections of the Indian Penal Code on
the allegation that Dilip Sahani was
pointing out the pistol, meanwhile
Jaldhari Sahani gave a farsa blow upon
the head of the informant but
informant tried to save himself but
got injury on his finger. Rs.50,000/-
is alleged to have taken away by
petitioner no.1.
Submission is that regarding
2
injury upon the informant or any
person is not mentioned in the case
diary which was available to the
petitioner upto dated 25.08.2011.
There were two separate fisherman Co-
operative Society and the petitioners
were settlees of disputed society up
to June, 2012 and the allegation of
taking money by petitioner no.1 is
falsified from the statement of father
of the informant.
Considering the facts and
circumstances of the case, in the
event of arrest or surrender within
twenty days from the date of
receipt/production of a copy of this
order, the above named both the
petitioners shall be released on bail
on furnishing bail bonds of
Rs.10,000/-(Rupees ten thousand) each
with two sureties of the like amount
each to the satisfaction of Chief
3
Judicial Magistrate, Darbhanga at
Lheriasarai in Darbhanga Sadar
P.S.Case No. 298 of 2011 subject to
the condition as laid down in Section
438(2) of the Code of Criminal
Procedure.
Tahir/- (Shyam Kishore Sharma, J.)