IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9441 of 2011
PARIKSHAN SAHNI S/O LATE TUNTUN SAHNI, R/O
VILLAGE-KHARIK SHIVGANJ TOLA WARD NO. 1, P.S.-
NAUGACHHIA (KHARIK), DISTRICT-BHAGALPUR.
.........Accused-Petitioner
Versus
THE STATE OF BIHAR
............Opposite Party.
-----------
03 21.04.2011 Heard learned counsels for the petitioner and the
State.
The petitioner being the co-villager of the
informant is apprehending his arrest in a case registered
under Sections 341, 323, 354 and 379 of the Indian Penal
Code.
The accusation is of making assault and taking
away gold chain and cash of Rs. 800/-. The charge-sheet
has been submitted in December, 2007 under Section
379 of the Indian Penal Code, which is only non-bailable
offence alleged.
It is submitted by learned counsel for the
petitioner that petitioner is residing in Banglore and he
was not aware of the alleged offence. It is further
submitted that there is no criminal history against the
petitioner.
Let the learned court below consider the regular
2
bail application of the petitioner keeping in view that the
cognizance has been taken in the year 2007 under
Section 379 of the Indian Penal Code for the accusation
of making assault and taking away gold chain and cash
of Rs. 800/- and if possible dispose off the regular bail
application preferably on the same day if the petitioner
surrenders and prays for regular bail within a period of
four weeks from today in connection with Naugachhia
(Kharik) P.S. Case No. 345 of 2006 pending in the Court
o the learned Judicial Magistrate, 1st Class, Naugachhia,
with an undertaking that the petitioner will regularly
appear during trial.
This court has not interfered only on the ground
that the case was instituted in the year 2006.
This application is disposed off with the
aforesaid observation.
(Dinesh Kumar Singh, J.)
Nitesh/Safik