High Court Patna High Court - Orders

Vijay Kumar vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Vijay Kumar vs The State Of Bihar on 4 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.3808 of 2011
                           VIJAY KUMAR
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 04.03.2011 Petitioner is apprehending his arrest in a case

registered under Sections 379, 411 of the I.P.C.

The case was registered against unknown but

during investigation one Afik conveyed that Md. Alamgir

was taking away the motorcycle and subsequently the

name of this petitioner sprang up on the statement of

Md. Alamgir.

A statement has been made in para 14 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the petitioner

namely Vijay Kumar, 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 to the satisfaction of

Chief Judicial Magistrate, Sitamarhi in connection with

Nanpur P.S. Case No. 113 of 2010.

Shageer                                            (Dinesh Kumar Singh, J)