High Court Patna High Court - Orders

Om Prakash @ Bablu vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Om Prakash @ Bablu vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8123 of 2011
                  OM PRAKASH @ BABLU SON OF SHALIGRAM SINGH.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 04.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 147, 148,149, 341, 323,

307, 504 and 506 of the Indian Penal Code and Section

27 of the Arms Act.

It is submitted that the firing caused no

injury to the other side.

It appears that there is serious litigation

between the parties. There is counter version of the

occurrence also. Subsequently, the informant has

retracted from his initial version.

Considering the fact that other accused

persons have been granted anticipatory bail vide Cr.

Misc. No. 25090 of 2010, let the above named

petitioner, be released on anticipatory bail, in the event

of his arrest or surrender before the learned Court

below within a period of 12 weeks from today, on
2

furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Additional Chief Judicial

Magistrate, Danapur in connection with Bihta P.S.

Case No. 32/2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-