IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35976 of 2011
1.Pawan Kumar
2.Rajesh Bhagat
3.Shivnath Bhagat
All sons of late Ram Swaroop Bhagat
4.Ravi Kumar son of late Rajendra Bhagat
All residents of Mohalla-Sadpura Milkitola,
P.S.-Kazi Mohammadpur, Dist.-Muzaffarpur
Versus
The State of Bihar
-----------
2. 25.10.2011. Heard learned counsel for petitioners and learned
counsel for the State.
The petitioners apprehend their arrest in connection with
a case registered for the offence punishable under sections447,
387/34 and 120(B) of the Indian Penal Code.
It is stated that the petitioners are neighbours of the
informant and have falsely been implicated in this case on account
of previous enmity. The present case has been filed in order to put
pressure upon the petitioners in Kazi Mohammadpur P.S. Case
No.162 of 2011 filed by Gulabi Devi, mother of petitioner no.4 in
which the informant and her family members have been made
accused. The said case was instituted on 13.6.2011 whereas the
present case has been filed on 16.6.2011.
Taking into consideration the facts and circumstances of
the case, let the petitioners named above in the event of arrest or
surrender before the court below within a period of six weeks from
the date of receipt/communication of the order be released on bail on
furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties
of the like amount each to the satisfaction of learned Chief Judicial
2
Magistrate, Muzaffarpur in connection with G.R. No.2226 of 2011
arising out of Kazi Mohammadpur P.S. Case No.165 of 2011 subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)