IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29613 of 2010
RIZWAN AHMAD, S/o Late Md. Soib, R/o Village- Banauli,
P.S.- Singhwara, District - Darbhanga. ............ Petitioner
Versus
STATE OF BIHAR. ........... Opposite Party
-----------
3 26.03.2011 Heard learned counsel for the petitioner and Smt. Indu
Bala Pandey, learned Additional Public Prosecutor.
The petitioner, apprehending his arrest in Begusarai
Town P.S. Case No. 72 of 2010, registered for the offence under
Sections 420 & 409 of the Indian Penal Code, has prayed for grant of
anticipatory bail.
F.I.R. was lodged as per the written complaint filed by
Deputy Commissioner, Commercial Tax. The F.I.R. was lodged after
conducting an enquiry, during which, it was found that the petitioner
had misappropriated the Government fund.
In view of allegation made in the F.I.R., the court is of
the opinion, that it is not a fit case for extending the privilege of
anticipatory bail. Prayer for anticipatory bail stands rejected.
The petitioner, must surrender before the court below,
within one month from today.
It is made clear, that if the petitioner surrenders before the
court below and makes a prayer for regular bail, the learned court
below, without being prejudiced by rejection of anticipatory bail, will
examine the same and pass appropriate order, in accordance with law.
( Rakesh Kumar, J.)
Praful