IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32192 of 2011
Lal Babu Rai & Anr.
Versus
The State Of Bihar
2. 15.10.2011. Heard learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 147, 148, 149,323, 324,307, 436,
325 and 506 of the Indian Penal Code and
Section 27 of the Arms Act.
It is alleged that 42 accused
persons put the informant’s house on fire
which led to burning of grains in which
Birekhi Rai hit Farsa blow on the head of
informant.
It is submitted by learned counsel
for the petitioners that there is counter
version of occurrence also and Birekhi Rai
and other have been granted anticipatory
bail vide Cr. Misc. No. 21278 of 2011 by
this Court.
Considering the aforesaid facts, let
the petitioners, Lal Babu Rai and Ashok Rai,
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
2
in connection with Athmalgola P.S. Case No.
84 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned A.C.J.M., Barh,
Patna, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)