IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28179 of 2011
Hari Shankar Kuar @ Bechan Kuar & Anr.
Versus
The State Of Bihar
-----------
2. 24.08.2011 Heard learned counsel for the petitioners and the State.
Petitioners apprehend their arrest in Bajpatti P.S.Case No.
84 of 2010 registered for the offences u/s 447, 341, 323, 324, 379, 307,
504/34 IPC.
As per the prosecution case, on 8th June 2010 at about
11:00 A.M. informant with his brother had gone to orchard for
plucking mango. In that course, some mangoes fell in the field of Hari
Shankar Kuar. When the informant went thereto pick up the same, Hari
Shankar Kuar abused and assaulted him. From the FIR it appears that
specific allegation of using Farsa is made against Satendra Kuar and
Birendra Kuar is alleged to have snatched chain from his neck. The
Police after investigation submitted final form, but the Chief Judicial
Magistrate differed with the report and took cognizance against the
petitioners.
In the facts and circumstances of the case, in the event of
arrest or surrender within 4 weeks, the petitioners (1) Hari Shankar
Kuar @ Bechan Kuar and (2) Birendra Kuar shall be released on
anticipatory bail on their furnishing bail bond of Rs.10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of S.D.J.M., Pupri in Bajpatti P.S.Case No. 84 of 2010,
subject to the conditions laid down u/s 438(2) Cr.P.C.
(Shivaji Pandey,J)
Jay/
2