IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35335 of 2011
Mohan Ram
Versus
The State Of Bihar
2. 19.10.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the relative of
the informant is apprehending his arrest in
a case registered under Section 364 of the
Indian Penal Code.
Initially, the police case was
registered when the accusation was found
false which led to submission of final form
but differing with the same, learned court
below has taken cognizance in the matter.
It is further submitted that in the
complaint, specific accusation is against
accused nos. 1 and 5 who are not petitioners
before this court. It is further submitted
that there is serious litigation going on
from before between the parties.
Considering the fact that accusation
was found false against the petitioner, 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
2
connection with Laheriasarai P.S. Case No.
42 of 2006 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. Darbhanga at
Laheriasarai, subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)