IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32424 of 2011
Lalan Singh & Ors.
Versus
The State Of Bihar
----------------------------------
02. 15.10.2011 Petitioners are apprehending their arrest in a
case registered under Sections 341, 323, 324, 30, 504/34
of the I.P.C.
It is alleged that five accused persons on the
order of one Arvind Singh assaulted the informant with
dagger when Arvind Singh also took Rs. 23,000/- from
the informant.
It is submitted by learned counsel for the
petitioners that accusation is not specific and the
informant received three injuries out of which one injury
has been found to be grievous, hence it can not be
specified who caused the grievous injury. Moreover there
is land dispute between the parties and petitioners’s side
lodged the case against the informant’s side much prior
to the occurrence.
Considering the aforesaid facts, let the
petitioners namely, 1. Lalan Singh 2. Rajnish Singh @
Rajnish Kumar 3. Amod Kumar @ Amod Kumar Singh
4. Ram Naresh Singh, in the event of their 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. 10,000/-(ten thousand)
each with two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial Magistrate,
(West), Muzaffarpur in connection with Saraiya P.S.
Case No. 172 of 2011.
(Dinesh Kumar Singh, J)
Shageer