High Court Patna High Court - Orders

Guddu Pandey vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Guddu Pandey vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8444 of 2011
                                    GUDDU PANDEY
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 04.04.2011 The petitioner is apprehending his arrest

in a case registered under Sections 385, 379, 506,

504/34 the I.P.C.

It is alleged against the petitioner to have

demanded some money from the informant and in

case of non-payment threats were made. It is

submitted by learned counsel for the petitioner that

petitioner and informant work as Munsi in brick kiln

and case has been instituted to pressurize the

petitioner due to business rivalry. The only non-

bailable offence alleged is 379 I.P.C. It is alleged

that some sand was taken but accusation of taking

sand is not specific.

Considering the aforesaid facts, let the

petitioner Guddu Pandey, 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
2

to the satisfaction of Chief Judicial Magistrate,

Aurangabad in connection with Amba P.S. Case No.

86 of 2010 subject to condition laid down under

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

( Dinesh Kumar Singh, J.)
Mkr.