High Court Patna High Court - Orders

Tulsi Sah vs The State Of Bihar on 24 March, 2011

Patna High Court – Orders
Tulsi Sah vs The State Of Bihar on 24 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.4075 of 2011
                              TULSI SAH
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 24.03.2011 Petitioner is apprehending his arrest in a case

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

504, 379, 427 of the I.P.C. and Section 27 of the Arms

Act.

It is alleged that levelling of earth work was going

on in the sugar mill. In the meantime, Jyotik Lal Sah

assaulted the informant with farsa on the head and

thereafter Md. Isha Mian, Ahmad Mina, Samsuddin Mian

assaulted the informant with axe on the back of the head.

It is also alleged that Sukdeo Sah, Md. Moyeem, Md.

Quim, Md. Munif, Tulsi Sah assaulted the Govind Narain

Singh, Naga Sahni, Amit Kumar Maurya, Chulha Singh,

Prabhu Sah assaulted Chuha Singh by sword on his

head. Four persons including the petitioner alleged to

have assaulted Govind Narain Singh who has got only

one superficial injury.

Since there is no specific acquisition against the

petitioner and during enquiry it has come that petitioner

was not available at the place of the occurrence, let the

petitioner namely Tulsi Sah, in the event of his arrest or

surrender before the Court below within a period of 12
2

weeks from today, be released on provisional anticipatory

bail for six months on furnishing bail bond of Rs.

10,000/-(ten thousand) with two sureties of the like

amount each to the satisfaction of Sub-Divisional

Judicial Magistrate, West Muzaffarpur in connection with

Paroo P.S. Case No. 136 of 2007.

Shageer                                   ( Dinesh Kumar Singh, J)