IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37544 of 2010
YOGENDRA SAH SON OF LATE FIRANGI SAH, RESIDENT OF
VILLAGE- HARIYAN CHAPRA, P.S. RUPDIH, P.S.- MOTIHARI
MUFASSIL, DISTRICT- EAST CHAMPARAN.
.. PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2. 19.02.2011 Petitioner is apprehending his
arrest in connection with Motihari Town
P.S. Case No. 172 of 2002 registered
for the offences under section 406, 420
of the Penal Code lodged alleging
breach of trust against Akhileshwar
Prasad and others. Petitioner is also
named in the first information report and
he appears to be the identifying witness
over the loan document.
Let the petitioner, above named,
surrender in the court below within four
weeks from the date of receipt of a copy
of this order in the court below and
thereafter he be admitted to the privilege
of bail on furnishing bail bond of Rs.
5,000/-(five thousand) with two sureties
of the like amount each to the
satisfaction of Chief Judicial Magistrate,
2
Motihari, in connection with Motihari
Town P.S. Case No. 172 of 2002,
subject to the conditions as laid down
under section 438(3) Cr.P.C.
( V.N. Sinha, J.)
Ibrar/-