IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34115 of 2011
Munna Prasad
Versus
The State Of Bihar
-----------
02. 13.10.2011 Petitioner is apprehending his arrest in a case
registered under Sections 406, 506 of the I.P.C.
It is alleged that petitioner took Rs.
5,23,000/- through cheque, three years prior to lodging
of the case on promise to return but the same was not
returned.
It is submitted by learned counsel for the
petitioner that the petitioner used to work as an employee
of the informant and for business transaction the
cheques were issued. Moreover the petitioner filed the
complaint case No. 374 of 2011 on 08.04.2011 against
the informant in which cognizance was taken under
Sections 420, 406 of the I.P.C. thereafter on 17.08.2011
the present case has been lodged.
Lodging of the case prior in time by the
petitioner clouds the bona fide of the accusation, let the
petitioner namely Munna Prasad, in the event of his
arrest or surrender before learned 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
to the satisfaction of Chief Judicial Magistrate, Sasaram,
Rohtas in connection with Nokha P.S. Case No. 143 of
2011.
(Dinesh Kumar Singh, J)
Shageer