High Court Patna High Court - Orders

Manish Bihani vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Manish Bihani vs The State Of Bihar on 21 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2150 of 2011
                                    MANISH BIHANI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3. 21.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

384, 427, 506 and 120(B) of the Indian Penal

Code.

It is submitted by the learned

counsel for the petitioner that there was

proceeding pending between the parties under

Section 133 Cr. P. C. in which the show

cause was issued for creating obstruction.

The informant has filed a case under

Sections 435, 427 and 379 of the I.P.C. in

which final form was submitted then the

present case has been filed as retaliatory

measure.

Considering the aforesaid facts, let

the petitioner, above named, 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 Kishanganj P.S. Case No. 202
2

of 2009 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned C.J.M. Kishanganj, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                ( Dinesh Kumar Singh, J)