High Court Patna High Court - Orders

Fulo Sah vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Fulo Sah vs State Of Bihar on 8 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24504 of 2008
                                          FULO SAH
                                             Versus
                                     STATE OF BIHAR
                                           -----------

2. 08.07.2008 Heard the counsel for the petitioner and the

State.

The offence alleged is u/Ss 379 & 411 of the IPC.

Counsel for the petitioner submits that the F.I.R.

itself is indicative of the fact that petitioner has neither

stolen the bicycle nor he has any knowledge about the

theft of bicycle which he had purchased.

Considering this fact, prayer for anticipatory bail

on behalf of the petitioner, Fulo Sah is allowed. In the

event of his arrest or surrender within four weeks from

today in the court below, he will be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of

Judicial Magistrate, Samastipur in Tajpur P.S. Case No.

32/07 subject to the conditions as laid down u/S 438(2)

of the Cr.P.C.

          AKV/                            (Mridula Mishra,J.)