IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10152 of 2011
MURARI PANDEY
Versus
THE STATE OF BIHAR
-----------
02. 19.04.2011 Heard learned counsels for the petitioner,
informant and the State.
Petitioner is apprehending his arrest in a case
registered under Sections 364, 365/34 of the I.P.C.
The accusation is of taking away the grand son of
the informant for extortion purposes.
It is submitted by learned counsel for the
petitioner that for the alleged occurrence of 11.08.2001
the complaint was filed on 21.08.2001 which got
registered as police case on 24.08.2001.
It is submitted by learned counsel for the
petitioner that during investigation the accusation was
found false and final form was submitted but differing
with the same, cognizance has been taken in the matter.
It is further submitted that the informant subsequently
retracted form his initial version and has filed a petition
to that effect before learned Court below.
It is submitted by learned counsel for the
informant that in 164 Cr.P.C. statement the victim has
supported the accusation and there are evidences in the
case diary.
2
Considering the fact that considering the 164
Cr.P.C. statement of the victim and other evidence the
police submitted final form treating the accusation false,
let the petitioner namely Murari Pandey, 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 Additional Chief Judicial Magistrate,
Naugachia in connection with Gopalpur P.S. Case No.
137 of 2001(G.R. No. 425 of 2001).
Shageer ( Dinesh Kumar Singh, J)