IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32474 of 2011
Mahesh Sahani & 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 341, 323, 324, 379, 307, 504,506/34
of the Indian Penal Code.
The accusation of assault is against
Lal Babu Sahani whereas allegation against
the petitioners to have snatched Rs.
40,000/-
It is submitted by learned counsel
for the petitioners that charge sheet was
submitted under bailable provisions whereas
the cognizance has been taken under Sections
307 and 379 of the I.P.C. also.
Considering the fact that prior to
the present case petitioners’ side lodged
the complaint case against the informant
side, let the petitioners, Mahesh Sahani and
Vinay Sahani, 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
2
Madhuban P.S. Case No. 141 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 C.J.M. East Champaran, Motihari,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)