High Court Patna High Court - Orders

Lal Singh vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Lal Singh vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32175 of 2011
Lal Singh
Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

342, 385, 386, 452/34 of the Indian Penal

Code.

It is alleged that the petitioner

demanded extortion and snatched Rs. 30,000.

It is submitted by learned counsel

for the petitioner that the petitioner is a

social worker and is consumer of the

informant who runs a L.P.G. gas dealer. It

is further submitted that the informant

retracted from his initial version and has

filed a petition to that effect before the

learned court below which is brought on

record as Annexure-2.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Khizarsarai P.S. Case No. 75
2

of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned C.J.M. Gaya, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)