IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32425 of 2011
Ram Pravesh Singh @ Ram Pravesh Sharma
Versus
The State Of Bihar
----------------------------------
02. 15.10.2011 Petitioner being retired government servant is
apprehending his arrest in a case registered under
Sections 326, 302, 120B/34 of the I.P.C.
The dead body of the father of the informant was
found with the injuries on the eyes when petitioner was
suspected that in the year 1994 six persons were
murdered in his family in which accused of the said case
used to threatened in which the name of the petitioner
has also been taken by the informant.
It is submitted by learned counsel for the
petitioner that petitioner was not sent up for trial as the
accusation was found false against him but differing with
the same, cognizance has been taken. Moreover the
petitioner was not an accused in the earlier case
instituted in the year 1994.
Considering the suspicious nature of
accusation and fact that the police found the case false,
let the petitioner namely Ram Pravesh Singh @ Ram
Pravesh Sharma, in the event of his arrest or surrender
before the Court below within a period of 12 weeks from
today, be released on anticipatory bail on furnishing
bail bond of Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of
Judicial Magistrate, Ist Class, Jehanabad in connection
with Makhdumpur P.S. Case No. 114 of 2009.
(Dinesh Kumar Singh, J)
Shageer