High Court Patna High Court - Orders

Tej Bahadur Singh &Amp; Ors. vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Tej Bahadur Singh &Amp; Ors. vs The State Of Bihar on 4 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4627 of 2011
         1. TEJ BAHADUR SINGH SON OF SHIV BACHAN SINGH
         2. RANGNATH SINGH SON OF LATE RAM BACHAN SINGH.
         3. BIMAL KUMAR SINGH SON OF LAL BAHADUR SINGH
         4. DHARMENDRA KUMAR SINGH SON OF LATE VIJAY BAHADUR
            SINGH.
         5. UPENDRA KUMAR SINGH @ UPENDRA SINGH SON OF JANG
            BAHADUR SINGH.
         6. RAMNATH SINGH SON OF SHIV BACHAN SINGH
           ALL RESIDENT OF VILLAGE- CHILBILA, P.S. ITARHI, DISTRICT-
         BUXUR.                                         ------------PETITIONERS
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 04.03.2011 Heard learned counsels for the petitioners

and the State.

The petitioners are apprehending their arrest

in a case registered under Sections 147, 148, 149, 326,

379 and 505 of the Indian Penal Code.

During investigation, the accusation was

found false and final form was submitted subsequently

on 12.05.2010. Differing with the final form, the

cognizance has been taken under Sections 323, 325,

379, 504 and 34 of the Indian Penal Code.

Considering the aforesaid facts, let the above

named petitioners, be released on anticipatory bail, in

the event of their arrest or surrender before the learned

Court below within a period of 12 weeks from today,
2

on furnishing bail bond of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate 1st Class,

Buxar in connection with Itarhi P.S. Case No. 34/2009,

subject to the conditions as laid down under Section

438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-