IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24762 of 2008
ABHIMANYU SINGH
Versus
STATE OF BIHAR
-----------
2 10.7.2008. Petitioner is apprehending his arrest in connection with
Amas P.S.Case no.40 of 2008 registered for offence under sections
379, 405, and 406 of the Indian Penal Code and Section 59A) 5© and
18(A) of Mines and Minerals Act.
It has been submitted that admittedly the petitioner was not
present at the place of occurrence and his name has been disclosed by
the persons who were operating and working on crusher machine.
They disclosed that machine belongs to the petitioner. Except that
there is nothing against the petitioner.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioner namely Abhimanyu Ssingh is directed to
surrender before the S.D.J.M.Sherghati within four weeks from today
and on his so surrendering he shall be enlarged on bail on his
furnishing bail bond of Rs.10,000/- (Ten thousand) with two sureties
of the like amount each to the satisfaction of S.D.J.M.Sherghati in
connection with Amas P.S.Case no.40 of 2008 subject to the condition
as laid down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-