High Court Patna High Court - Orders

Tanbir vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Tanbir vs The State Of Bihar on 26 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.5361 of 2011
                                    TANBIR
                                     Versus
                             THE STATE OF BIHAR
                                    -----------

02/ 26.03.2011 Petitioner apprehends his arrest in a case

registered under Sections 147, 148, 149, 323, 324, 307, 379,

447, 427 and 504 of the Indian Penal Code.

It is alleged that the petitioner and others forcibly

enter in the house of the informant and assaulted the

informant. The informant, his mother and sister received

injuries.

It is submitted that the injury report reflects the

injuries to be simple in nature. There is counter version also.

Petitioner’s side including the petitioner have received injuries.

Considering the aforesaid fact, let the petitioner

namely, Tanbir, in the event of his 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) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Darbhanga in connection with Sadar (Bhalpatti O.P.) P.S.

Case No. 439 of 2010.

kksinha/-                                 (Dinesh Kumar Singh, J.)