IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35328 of 2011
======================================================
1. Vishwanath Singh
2. Mithelesh Singh.
3. Dilip Singh.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 19-10-2011 Heard learned counsels for the petitioners and the State.
The petitioners are apprehending their arrest in a case
registered under Section 307/34 of the Indian Penal Code and
Section 27 of the Arms Act.
The specific accusation of causing firearm injury is against
Ashok Singh who is not petitioner before this Court.
It is submitted that at earlier point of time, the petitioners’
side lodged a case against the owner of the informant. Hence the
petitioners have been implicated in the present case.
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 twelve weeks from today, on furnishing the bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Bhojpur, Ara in connection with Ara Nawada P.S. Case No.
277/2011 subject to the conditions as laid down under Section
438(2) of the Cr.P.C.
Let the petitioner make necessary correction in the prayer
portion.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-