High Court Patna High Court - Orders

Dwarika Prasad Mahaldar & Anr. vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Dwarika Prasad Mahaldar & Anr. vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.27533 of 2011
    1. Dwarika Prasad Mahaldar Dorik Mahaldar, Son of Mitthan Mahaldar.
    2. Bimli Devi, Wife of Dwarika Prasad Mahaldar, Both Resident of Village Bikram Patti, PS
       K. Hat, District Purnea. ----- Petitioners
                                                Versus
                              The State Of Bihar ---- Opposite Party
                                               -----------

2 17.8.2011 Heard learned counsel for the petitioners and the counsel

appearing on behalf of the State.

Petitioners are apprehending their arrest in a case under

Sections 323 and 406/34 of the Indian Penal Code.

The allegation against the petitioners is that they have

borrowed a sum of Rs. 15,000/- from the complainant in the year

1998. The present complaint case has been filed in the year 2009.

Considering the fact that the complaint case has been filed

after a delay, the above named petitioners are directed to be released

on anticipatory bail in the event of their arrest or surrender within a

period of six weeks in connection with Complaint Case No. 2780 of

2009 on furnishing bail bonds of rupees ten thousand each with two

sureties of the like amount each to the satisfaction of the Judicial

Magistrate, 1st Class, Purnea subject to the conditions laid down under

Section 438(2) of the Cr.P.C.

        Sanjay                                                    (Sheema Ali Khan, J.)