IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23197 of 2008
1. LALIT JHA @ LALIT NARAYAN JHA
2. Madhav Jha
3. Munna Jha
4. Saroj Jha
5. Rahul Jha ....------Petitioners
Versus
THE STATE OF BIHAR
-----------
02 7.7.2008 Petitioners apprehends their
arrest in Complaint Case No. 198(c)
of 2005 in which cognizance has been
taken under Section 147, 148,380,
323,384,504,376/511,436,420,120B of the
Indian Penal Code, 34 of the Arms Act
and section 4 of the Scheduled Castes
and Scheduled Tribes ( Prevention of
Atrocities) Act and pray for grant of
anticipatory bail.
Mr. Gajendera Kumar Jha,
appearing on behalf of the petitioners
submits that the complainant had already
got house under Indira Awash Yojna
earlier and in order to protect her
husband from the criminal case lodged
against him the present case has been
2
filed.
Mr. Atul Chandra, Additional
Public Prosecutor, appears on behalf of
the State.
Having heard learned Counsel
for the party and taking into
consideration the facts and
circumstances of the case, I allow this
application and direct that the
petitioners abovenamed in the event of
their arrest/surrender within four weeks
be released on bail on furnishing
personal bond of Rs.10,000/-(ten
thousand) each with two sureties of the
like amount each to the satisfaction of
the Sub-Divisional Judicial Magistrate,
Supaul in Complaint case no. 198( c ) of
2005.
(Chandramauli Kr.Prasad,J.)
A.Kumar
3