IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4914 of 2011
PARICHAN RAI & ORS.
Versus
THE STATE OF BIHAR
-----------
2. 23.03.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 147, 148, 149, 452,323,341 and 380
of the Indian Penal Code.
It is alleged that on 06.09.2010 the
petitioners’ side came, dispossessed the
informant and took away the articles.
It appears that for the occurrence
of 06.09.2010 the written report was lodged
on 10.09.2010. It appears that there was
land dispute between the parties. The
petitioners’ side claim the land being
purchaser of the same.
Considering the litigated background
in which the accusation has been levelled
and delayed lodging of the F.I.R., let the
petitioners, Parichan Rai, Jagtaran Devi,
Kishundeo Rai, Kumanchan Devi @ Kumchan Devi
and Munchun Kumar @ Munchun Rai, be released
on bail in the event of arrest or surrender
2
before the learned court below within a
period of twelve weeks from today in
connection with Katra P.S. Case No. 172 of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) each with two sureties of the
like amount each to the satisfaction of the
learned C.J.M. Muzaffarpur, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)