IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2814 of 2011
JEETENDRA SAH , SON OF SHREE MOHAN SAH, RESIDENT
OF VILLAGE- BARAHIYA BAZAR, P.S. BARAHIYA, DISTRICT-
LAKHISARAI, AT PRESENT ADDRESS- RESIDENT OF
MOHALLA- BAGHA WARD NO.1, P.S. TOWN BEGUSARAI,
DISTRICT- BEGUSARAI. -----------PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 03.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 392 and 411 of the
Indian Penal Code.
During the investigation, the petitioner’s
name sprang up on the confession of the co-accused
Umesh Mahto alias Kamal.
It is submitted that no recovery has been
made nor the petitioner was put on T.I. Parade till date.
Statement has been made in para 15 of the
petition that petitioner has no criminal antecedent.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
2
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Begusarai in connection with Muffasil (Singhaul) P.S.
Case No. 286 /2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
The bail bond of the petitioner will be
accepted on verification of the criminal antecedent of
the petitioner and it will only be accepted if the
petitioner has no criminal antecedent.
(Dinesh Kumar Singh, J.)
Amrendra/-