Patna High Court Cr.Misc. No.29363 of 2011 (2) dt.23-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29363 of 2011
======================================================
1. Krishna Kumar Sahni Lt. Bhagwan Das Sahni Kajipur Arya Kumar
Road, Machuatoli, P.S. Kadamkuan Distt. Patna
2. Maya Devi W/O Sri Krishna Kumar Sahni Kajipur Arya Kumar Road,
Machuatoli, P.S. Kadamkuan Distt. Patna
…. …. Petitioners
Versus
1. The State Of Bihar
2. Most. Raj Kumari Devi W/O Lt. Bhagwan Das Sahni Kajipur Arya
Kumar Road, Machuatoli, P.S. Kadamkuan Distt. Patna
…. …. Opposite Parties
======================================================
2 23-09-2011 Heard learned counsel for petitioners and learned
counsel for the State.
The petitioners apprehend their arrest in connection
with a case in which cognizance for the offence punishable under
sections 323, 341, 380, 384 and 34 of the Indian Penal Code has
been taken.
It is stated that the complainant is mother of petitioner
no. 1 and mother in law of petitioner no. 2. The complainant and
the petitioners are residing in the same house and there is some
dispute relating to property as a result whereof the petitioners have
been falsely implicated in this case.
Considering the facts and circumstance of the case, let
the petitioners, namely, Krishna Kumar Sahni and Maya Devi in
the event of their arrest or surrender before the court below within
Patna High Court Cr.Misc. No.29363 of 2011 (2) dt.23-09-2011
a period of four weeks from the date of receipt/communication of
the order be released on bail on furnishing bail bonds of Rs.5,000/-
(five thousand) each with two sureties of the like amount each to
the satisfaction of the learned Chief Judicial Magistrate, Patna, in
connection with Complaint Case No. 442 (C) of 2011, subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
(Ashwani Kumar Singh, J)
Bhardwaj/-