IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24654 of 2008
UPENDRA KUMAR @ UPENDRA YADAV
Versus
STATE OF BIHAR
-----------
2 9.7.2008. Petitioner is not named in the F.I.R. which was registered
for offence under Section 392 of the Indian Penal Code and his name
has transpired in the confessional statement of co-accused.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioner namely Upendra Kumar alias Upendra Yadav
is directed to surrender before the C.J.M. Gaya 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 C.J.M.Gaya in
connection with Rampur P.S.Case no.113 of 2007 subject to the
condition as laid down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-