IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3997 of 2011
MD. SAHJAHAN
Versus
THE STATE OF BIHAR
-----------
02. 16.03.2011 The petitioner is apprehending his arrest in a
case registered under Sections 341, 323, 354, 384, 504, 307,
There is allegation against the petitioner to have
made assault. It is submitted that there was land dispute
between the parties and the informant has retracted from her
initial version.
Considering the aforesaid facts and
circumstances, let the petitioner Md. Sahjahan, 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
Bhargama P.S. Case No. 96 of 2009, G.R. Case No. 2040 of
2009 subject to condition laid down under Section 438 (2) of
the Cr.P.C.
Since the informant is a lady, let her brother be
one of the bailors of the petitioner.
( Dinesh Kumar Singh, J.)
Mkr.