High Court Patna High Court - Orders

Sulabh Kumar vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Sulabh Kumar vs The State Of Bihar on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36418 of 2010
                                   SULABH KUMAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3. 6.10.2010 Heard learned counsel for the petitioner and the

State.

Renewing the prayer for anticipatory bail for an

offence under Section 409 of the Penal Code, it is submitted

that the allegations relate to a private dispute and not

Government or semi Government institution money.

There has been a compromise between the

parties.

Counsel for the State submits that the offence is

non-compoundable.

For the reasons that the allegation relate to non

Government money, let the petitioner above named

surrender in the Court below within a period of four weeks

from today when he shall be enlarged on anticipatory bail on

furnishing bail bonds of Rs. 20,000/-(twenty thousand) with

two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Muzaffarpur in connection with

Kazi Mohammadpur P.S. Case No. 195 of 2007, subject to

the conditions laid down under Section 438(2) of the Cr. P.C.

P. Kumar                                             ( Navin Sinha, J.)