High Court Patna High Court - Orders

Kamrul @ Sk. Kamrul vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Kamrul @ Sk. Kamrul vs The State Of Bihar on 5 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8113 of 2011
                                KAMRUL @ SK. KAMRUL
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

02. 05.04.2011 The petitioner is apprehending his arrest

in a case registered under Sections 341, 323, 384,

379, 594, and 506/34 of the I.P.C.

It is alleged against the petitioner that he

used to demand Rs. 1,000/- per month and on the

date of occurrence petitioner took Rs. 2,000/- in

cash and the jewellery worth Rs.36,000/- and also

made assault to the informant.

It is submitted by learned counsel for the

petitioner that the petitioner has no criminal

antecedent. It is also submitted that occurrence took

place on 03.05.2010 whereas the case was lodged on

08.05.2010.

Considering the aforesaid facts, let the

petitioner Kamrul @ Sk. Kamrul, 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.
2

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Saharsa in connection with Mahishi

(Jalai) P.S. Case No. 58 of 2010 subject to condition

laid down under Section 438 (2) of the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.