IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.46473 of 2008
NAVIN KUMAR JHA SON OF DAYANAND JHA, RESIDENT OF
VILLAGE THALWARA, P.S. ASHOK PAPER MILL, DISTRICT
DARBHANGA --- PETITIONER.
Versus
STATE OF BIHAR
-----------
2/ 06-02-2009 Heard the counsel for the petitioner and the State.
Petitioner apprehends his arrest in connection with Ashok
Paper Mill P.S. Case No. 18 of 2008 for the offences under sections
341, 323, 325, 328, 307/34 of the Indian Penal Code and 3 / 4 S.C. and
S.T. ( POA ) Act.
Counsel for the petitioner submits that the informant has
instituted an imaginary FIR after four days of the alleged occurrence in
order to save his skin on account of filing of Ashok Paper Mills P.S.
Case No. 9 of 2008. The present case is a counter blast of aforesaid
Ashok Paper Mills P.S. Case No. 9 of 2008 in which the informant is
accused.
Considering the facts, the prayer for grant of anticipatory
bail on behalf of the petitioner, Navin Kumar Jha, is allowed. He is
directed to be released on anticipatory bail, in case the petitioner
surrenders before the Court concerned within four weeks from today on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Darbhanga in Ashok Paper Mill P.S. Case No.18 of 2008,
subject to the conditions as laid down under section 438(2) Cr.P.C.
BTiwary/ ( Mridula Mishra, J )