High Court Patna High Court - Orders

Rupesh Kumar vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Rupesh Kumar vs The State Of Bihar on 16 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.4835 of 2011
             RUPESH KUMAR SON OF ABHAY SINGH.
                                                    ------------- PETITIONER
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 16.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 341, 323, 337, 307, 504,

379 and 34 of the Indian Penal Code.

It is alleged that the initial altercation took

place between the parties. Subsequently, the petitioner

snatched wrist watch, chain and diary and also

assaulted the victim. The injury report reflects only

mild abrasion on the nose.

Considering the nature of accusation and the

injury found by the doctor, the case does not appear to

be a case under Section 307 I.P.C., let the above named

petitioner, be released on anticipatory bail, in the event

of his arrest or surrender before the learned Court

below within a period of 12 weeks from today, on

furnishing bail bond of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Patna in connection with Parsa Bazar P.S. Case No.

141/2010, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-