High Court Patna High Court - Orders

Sanjay Patel vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Sanjay Patel vs State Of Bihar on 26 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37175 of 2010
                                       SANJAY PATEL
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2/ 26.11.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Allegation against the petitioner is that he along with others

entered into the house of the informant and not only assaulted the

informant and other inmates of the house but also committed theft.

Admittedly, except sections 307, 384, 379 and 452 of the

IPC, rest sections of the IPC are bailable in nature.

So far section 307 of the IPC is concerned, none of the

person has sustained injury. Story of theft and extortion appear to be

super-addition. Moreover, the case has already been compromised.

In the circumstances , petitioner Sanjay Patel, in the event of

his arrest/ surrender within 30 days from the date of communication

of the order, be released on bail in connection with Muzaffarpur Town

P.S. Case no. 159 of 2010 on furnishing bail bond of Rs 10,000/- with

two sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Muzaffarpur subject to condition as laid down

under section 438(2) of the Cr. P.C.

     shahid                                                (Hemant Kumar Srivastava,J)