IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8444 of 2011
GUDDU PANDEY
Versus
THE STATE OF BIHAR
-----------
02. 04.04.2011 The petitioner is apprehending his arrest
in a case registered under Sections 385, 379, 506,
504/34 the I.P.C.
It is alleged against the petitioner to have
demanded some money from the informant and in
case of non-payment threats were made. It is
submitted by learned counsel for the petitioner that
petitioner and informant work as Munsi in brick kiln
and case has been instituted to pressurize the
petitioner due to business rivalry. The only non-
bailable offence alleged is 379 I.P.C. It is alleged
that some sand was taken but accusation of taking
sand is not specific.
Considering the aforesaid facts, let the
petitioner Guddu Pandey, 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
2
to the satisfaction of Chief Judicial Magistrate,
Aurangabad in connection with Amba P.S. Case No.
86 of 2010 subject to condition laid down under
Section 438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.