High Court Patna High Court - Orders

Hoda &Amp; Ors vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Hoda &Amp; Ors vs State Of Bihar on 28 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31992 of 2010
                                      HODA & ORS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 28.10.2010 Heard learned counsel for the petitioners

namely, Hoda, Iftekhar and Najmul Hoda @ Najmul who

apprehend their arrest in connection with Kadwa (Balia

Belone) P.S. Case No.156 of 2010 registered under Section

379, 353 and other minor sections of the I.P.C.

The allegation against petitioners is that

petitioners along with other accused snatched coupon and

official documents and also took out some cash from the

informant’s pocket. The contention of learned counsel for

the petitioners is that as a matter of fact, the informant being

Panchayat Secretary, was demanding illegal money for

providing coupons and that is why a hot exchange of words

took place between the parties and thereafter both the parties

lodged cases against each others.

In view of aforesaid circumstance, it is ordered

that above stated petitioners, in the event of their arrest /

surrender within 30 days from receipt of the order, in

connection with Kadwa (Balia Belone) P.S. Case No.156 of
2

2010, shall be released on bail on furnishing bail bonds of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of learned Judicial Magistrate, Katihar.

PN/AKV                                     (Hemant Kumar Srivastava, J.)