High Court Patna High Court - Orders

Sudhakar Pandey &Amp; Ors vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Sudhakar Pandey &Amp; Ors vs The State Of Bihar on 4 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.4141 of 2011
                     SUDHAKAR PANDEY & ORS
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 04.03.2011 Petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 341, 342,

323, 307 of the I.P.C. and Section 27 of the Arms Act.

It is alleged against the petitioners to have

resorted to firing and made assault to the informant and

Anil Pandey.

The injury report of Anil Pandey reflects no fire

arm injury, however opinion regarding injury Nos. 3 and

4 have been reserved. There is counter version of the

occurence also.

Considering the aforesaid facts, let the

petitioners namely 1. Sudhakar Pandey 2. Diwakar

Pandey 3. Shashikant Pandey, in the event of their arrest

or surrender before the learned 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 Chief Judicial Magistrate,

Buxar in connection with Dhansoi P.S. Case No. 44 of

2010.

Shageer                                              (Dinesh Kumar Singh, J)