High Court Patna High Court - Orders

Shamsuddin @ Samiruddin vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Shamsuddin @ Samiruddin vs The State Of Bihar on 30 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6659 of 2011
                             SHAMSUDDIN @ SAMIRUDDIN
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 30.03.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in connection with complaint case in

which cognizance has been taken under

Sections 436/34 of the Indian Penal Code.

It is alleged against the petitioner

and others to have set the house of the

complainant on fire after locking the door

of the house from outside.

During investigation, accusation was

found false and final form was submitted.

Subsequently on protest the cognizance has

been taken.

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 complaint case no. 50 of

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like
2

amount each to the satisfaction of the

learned C.J.M. Kishanganj, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                                 ( Dinesh Kumar Singh, J)