High Court Patna High Court - Orders

Lalit Jha @ Lalit Narayan Jha &Amp; … vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Lalit Jha @ Lalit Narayan Jha &Amp; … vs The State Of Bihar on 7 July, 2008
            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