IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6094 of 2011
VIVEK KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 28.04.2011. Learned counsel for the petitioner
is permitted to make necessary correction in
prayer portion of the petition.
Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
341, 323, 504, 379/34 of the Indian Penal
Code and Section 27 of the Arms Act.
The accusation is of assault with
Lathi and Iron rod and resorted to firing.
The supplementary affidavit has been
filed by the petitioner that injury was
caused. Though the accusation is of
committing theft.
Learned counsel for the petitioner
submits that the since the petitioner
purchased the land from the nephew of the
informant. Hence, the informant filed the
title suit and as a pressure tactics the
present case has been lodged.
Considering the aforesaid facts, let
2
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Muzaffarpur Sadar P.S. Case
No. 73 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C. J. M. Muzaffarpur,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)