IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33915 of 2011
Shankar Nayak & Ors.
Versus
The State Of Bihar
----------------------------------
02. 12.10.2011 Petitioners are apprehending their arrest in
a complaint case in which cognizance has been taken
under Sections 406 and 323 of the I.P.C.
The specific accusation against Mohan
Nayak is that he took the son of the complainant to
Delhi to take work as domestic help on assurance of
payment but Rs. 72,000/- fell due which was not paid
to the complainant and on demand the complainant
was abused and assaulted.
Since the specific accusation is against
Mohan Nayak and it is submitted that there was land
dispute between the parties, let the petitioners namely
1. Shankar Nayak 2. Ram Kumar Nayak 3. Chandan
Nayak 4. Kundan Nayak 5. Hare Ram Nayak 6. Kishun
Nayak 7. Raj Kumar Nayak, in the event of their arrest
or surrender before the Court below within a period of
12 weeks from today, be released on anticipatory bail
on furnishing bail bond of Rs. 10,000/-(ten thousand)
each with two sureties of the like amount each to the
satisfaction of Additional Chief Judicial Magistrate,
Rosera, Samastipur in connection with Complaint Case
No. 458 of 2010, T.R. No. 1914 of 2011.
(Dinesh Kumar Singh, J)
Shageer