High Court Patna High Court - Orders

Navin Kumar @ Chhotu @ Navin vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Navin Kumar @ Chhotu @ Navin vs The State Of Bihar on 6 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.8525 of 2011
                   NAVIN KUMAR @ CHHOTU @ NAVIN
                                     WITH
                          Cr. Misc. No. 8638 of 2011
                     1. RAJ KUMAR THAKUR,
                     2. RAMA KANT THAKUR,
                     3. DEVENDRA THAKUR 2 DEVI LAL THAKUR,
                                    Versus
                           THE STATE OF BIHAR
                                   -----------

02. 06.04.2011 The petitioners are apprehending their

arrest in Mushahari P.S. Case No. 37 of 2002

registered under Section 436 of the I.P.C.

It is alleged against the petitioner to have

set ablaze the house of the informant. During

investigation the accusation was found false and

petitioners were not sent up for trial. Subsequently,

the cognizance was taken on 29.09.2004. It appears

from the order-sheet of the learned court-below that

never any process was served upon the petitioner

and warrant was executed.

Since the accusation was found false and

the process has not been served, let the learned

Court-below pass appropriate order for release the

petitioners on regular bail if the petitioners surrender

within a period of four weeks from today pray for

regular bail and file affidavit to that effect that
2

they will appear regularly during the trial.

With the above observation, this

application is disposed off.

Let the order be communicated through

fax at the cost of the petitioners.

( Dinesh Kumar Singh, J.)
Mkr.