IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33289 of 2011
Rupesh Kumar Tiwari
Versus
The State Of Bihar
2. 28.09.2011. Heard Mr. Jay Prakash Sharma learned
counsel for the petitioner and Mr. Uma
Shankar Pd. Singh, learned A.P.P. for the
State.
The petitioner is apprehending his
arrest in a case registered under Sections
504, 506, 34 of the Indian Penal Code and
Section 27 of the Arms Act.
It is alleged against the petitioner
that he resorted to fire three rounds though
admittedly no injury was caused to any one.
It is submitted by the learned
counsel for the petitioner that since the
maternal grand father of petitioner has
adopted the petitioner since he has no male
issue hence the informant being the nephew
of his maternal grand father lodged the
present case and to that effect an
application was filed by the maternal grand
father of the petitioner before the
Superintendent of Police, Gopalganj, as
contained in Annexure-2. It appears that
occurrence is of 02.07.2011 for which the
2
First Information Report was lodged on
04.07.2011.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Barauli P.S. Case No. 124 of
2011 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Gopalganj, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)