High Court Patna High Court - Orders

Raghunandan Mallah&Amp;Ors. vs State Of Bihar on 9 February, 2011

Patna High Court – Orders
Raghunandan Mallah&Amp;Ors. vs State Of Bihar on 9 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1519 of 2011
                            RAGHUNANDAN MALLAH & ORS
                                      Versus
                                 STATE OF BIAHR


                                             -----------

2. 09.02.2011. Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a case

registered under Sections 147, 324, 327, 341, 379 and 387 of the

I.P.C.

It is alleged that the petitioners came with Stick and Rami

and assaulted the informant’s side and demanded Rs. 50,000/-

from the informant.

It is submitted by the learned counsel for the petitioners

that three days prior to the occurrence the petitioners filed an

application before the Superintendent of Police, Rohtas, stating

therein that the informant and other have encroached their land but

no action was taken then the petitioners lodged a case then as a

retaliatory measure the present frivolous case has been filed by the

informant. It is further submitted that neither the F.I.R. nor the

impugned order reflects that the informant’s side received any

injury.

Considering the fact that the petitioners’ side lodged a

case against the informant’s side prior to the present occurrence, let

the petitioners, Raghunandan Mallah, Akhilesh Mallah, Lagan Mallah,

Chhotu Yadav and Shankar Paswan be released on bail in the event of
-2-

arrest or surrender before the learned court below within a period of

twelve weeks from today in connection with Sasaram(M)P.S.

Case No. 502 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. Rohtas at Sasaram subject to

the conditions as laid down under Section 438(2) of Code of

Criminal Procedure.

U.K.                                 (Dinesh Kumar Singh,J)