High Court Patna High Court - Orders

Shamsher vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Shamsher vs The State Of Bihar on 6 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4590 of 2011

                                              SHAMSHER


                                            Versus
                                    THE STATE OF BIHAR
                                          -----------

3. 06.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

341, 323, 325,379/34 of the Indian Penal

Code.

It is alleged against Jamshed to

have assaulted with Farsa on the head of the

informant whereas it is alleged against the

petitioner to have snatched a Titan watch.

                             Considering             the    fact     that      the

                   accusation      of       assault    is    not    against    the

petitioner and the petitioner is ready to

deposit Rs. 2000/- before the learned court

below within a period of four weeks from

today which will be invested in some fixed

deposit scheme which will be subject to

result of the case.

On deposit of the aforesaid amount

by the petitioner before the learned court
2

below, 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 Jokihat P.S. Case No. 173

of 2010 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. Araria, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                                ( Dinesh Kumar Singh, J)