IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23139 of 2010
SYED EMAM RAJA @ SYED IMAM RAZA SON OF SYED
JUWAL HUSSAIN, RESIDENT OF HONEY VILLA,
MOHALLA- KAMRA CHANDWARA, P.S. TOWN, DISTRICT
MUZAFFARPUR --- PETITIONER.
Versus
STATE OF BIHAR--OPP. PARTY.
-----------
2/ 21-07-2010 Learned counsel for the petitioner is permitted to
make necessary correction in paragraph-1 and in the
prayer portion of the petition.
Heard the parties.
The petitioner apprehends his arrest in a criminal
prosecution relating to a complaint case in which
cognizance has been taken for offences under section 323
and 379 of the Indian Penal Code.
It is submitted that even according to the complaint
petition vide Annexure-1, entire occurrence has taken
place between the complainant and the accused persons
because of certain dispute over a piece of land. During the
course of altercation the petitioner is alleged to have
assaulted the complainant by fists and slaps and is further
alleged to have taken out a sum of Rs. 5,000/- from his
pocket. In support of land dispute between the parties the
petitioner has brought on record various documents by
way of annexures.
Taking into consideration the facts that the entire
occurrence has taken place because of land dispute
2
between the parties, it is directed that in the event of his
arrest or surrender in the court below within a period of
four weeks from today the above named petitioner shall be
enlarged on bail on furnishing bail bond of Rs. 10,000/-
with two sureties of the like amount each to the
satisfaction of Sri Satya Prakash, Judicial Magistrate, Ist
Class, Muzaffarpur in connection with Trial No. 2668 of
2010, arising out of Complaint Case No. C-814 of 2008,
subject to conditions as laid down under section 438(2) of
the Cr. P.C.
BTiwary ( Birendra Prasad Verma, J)