High Court Patna High Court - Orders

Pappu Kumar & Ors. vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Pappu Kumar & Ors. vs The State Of Bihar on 14 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31107 of 2011
               1. Pappu Kumar, Son of Sri Gauri Rai
               2. Pintoo Rai, Son of Sri Nanhu Rai.
               3. Santosh Kumar, Son of Sri Nanhu Rai
                    All are resident of village-Chhehantar, P.S.-Maner, District-Patna.
                                         Versus
                                  The State of Bihar
                                        -----------

2. 14.9.2011 Heard learned counsel for petitioners and learned counsel

appearing for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence under Sections 147, 148, 149, 341,

448, 380 & 308 of the Indian Penal Code.

It is stated that though the petitioners are named in the

F.I.R. but no specific over act is alleged against them. The specific

allegation of causing injury on informant’s head is against co-

accused Nanhu Rai. Allegation of theft, is nothing but super

addition, levelled to make the offence more serious.

Considering the facts of the case and the nature of

allegation, let the petitioners, namely, (i) Pappu Kumar, (ii) Pintoo

Rai and (iii) Santosh Kumar in the event of their arrest or surrender

before the Court below within a period of four weeks from the date

of receipt/communication of this order, be released on bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand only) with two

sureties of the like amount each to the satisfaction of the learned

Additional Chief Judicial Magistrate, Danapur in connection with

Maner P.S. Case No. 41 of 2011 subject to the conditions as laid

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

          Sanjeet/                                       (Ashwani Kumar Singh, J.)