IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35306 of 2011
1. Mukesh Rai,
2. Chhotak Rai @ Ravikant Kaushik,
3. Shiv Muni Rai,
4. Daroga Rai,
5. Bijay Rai @ Vijay Shankar Rai,
6. Sanjay Rai,
7. Rishimuni Rai,
8. Brameshwar Rai,
Versus
The State Of Bihar
----------------------------------
02. 19.10.2011 The petitioners are apprehending their
arrest in a case registered under Sections 341, 323,
324, 380 & 504 of the I.P.C.
The accusation is that due to land dispute
assault was made and the ornaments and other
articles were snatched.
Since Daroga Rai petitioner No.4 has
given the spade blow on the chest of the informant
being a lady, this Court is not inclined to give the
privilege of anticipatory bail to Daroga Rai.
However considering the nature of injury caused by
other accused, let the petitioners namely, Mukesh
Rai, Chhotak Rai @ Ravikant Kaushik, Shiv Muni
Rai, Bijay Rai @ Vijay Shankar Rai, Sanjay Rai,
Rishimuni Rai and Brameshwar Rai, in the event of
their arrest or surrender before the Court-below
2
within a period of 12 weeks from today, be released
on anticipatory bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Buxar in connection with Simari P.S.
Case No. 132 of 2011 subject to condition laid down
under Section 438 (2) of the Cr.P.C.
Let the Court-below consider the regular
bail of the petitioner Daroga Rai preferably on the
same day keeping in view the nature of dispute for
which the occurrence took place, if the petitioner
surrenders before the Court-below within six weeks.
( Dinesh Kumar Singh, J.)
Mkr.