High Court Patna High Court - Orders

Mainuddin vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Mainuddin vs The State Of Bihar on 9 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.3142 of 2011
                               MAINUDDIN
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

02. 09.03.2011 The petitioner is apprehending his arrest in a

case registered under Sections 147, 148, 149, 323, 324, 341,

307, 427 & 448 of the I.P.C.

Though there is allegation of assault but there is

also counter version. It appears that there is land dispute

between the parties and other accused persons have been

granted anticipatory bail under Cr. Misc. No. 36449 of 2010.

Considering the aforesaid facts and

circumstances, let the petitioner Mainuddin, in the event of

his 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) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Araria in connection with Jokihat P.S.

Case No. 89 of 2010 subject to condition laid down under

Section 438 (2) of the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.