High Court Patna High Court - Orders

Krishna Kant Rai & Ors. vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Krishna Kant Rai & Ors. vs The State Of Bihar on 18 October, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.31721 of 2011
           1.       Krishna Kant Rai, Son of Bhuar Rai, resident of village-Boksa, P.S.-
                    Buxar, District-Buxar.
           2.       Mahendra Pandey, Son of Late Nagina Pandey, resident of village-
                    Dopadiha, P.S.-Nasriganj, District-Rohtas.
           3.       Hareram Thakur, Son of Late Senapati Thakur, resident of village-Hua
                    Sahiyara, P.S.-Semari, District-Buxar.
                                                                  ........Petitioners.
                                       Versus
               The State of Bihar                               ........Opp. Party.
                                      -----------

2 18.10.2011 Heard learned counsel for the petitioners and learned

counsel appearing for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence under Sections 302, 201 and 34 of

the Indian Penal Code.

It is submitted that the present case has maliciously been

instituted. Admittedly the alleged occurrence is said to have taken

place on 28.7.2005 onwards but the F.I.R. has been registered on

3.7.2010. The F.I.R. has been lodged, alleging that the son of the

informant was taken away by one Congress Yadav and thereafter

he has disappeared and has not returned back.

It is also submitted that two other co-accused persons

namely, Avinash Dubey and Surendra Rai have already been

granted anticipatory bail by order dated 26.3.2011 passed in Cr.

Misc. No. 44157 of 2010 and the case of the petitioners stand on

similar footing.

Considering the aforesaid facts, let the petitioners,

namely, (i) Krishna Kant Rai, (ii) Mahendra Pandey and (iii)

Hareram Thakur in the event of their arrest or surrender before the
2

Court below within a period of four weeks from the date of

receipt/communication of this order, be released on bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand only) with two

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

Chief Judicial Magistrate, Bhojpur at Ara in connection with

Charpokhari P.S. Case No. 105 of 2010 subject to the conditions as

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

Sanjeet                                     (Ashwani Kumar Singh, J.)