High Court Patna High Court - Orders

Chandan Pathak vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Chandan Pathak vs The State Of Bihar on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23158 of 2011
                                       Chandan Pathak
                                            Versus
                                    The State Of Bihar
                                          -----------

03. 24.10.2011 Petitioner seeks anticipatory bail in a case initially

lodged under section 379 IPC. Two days thereafter section 411

was added. It appears that the stolen truck and the laden milk

powder packets were found in the premise/factory belonging to

the petitioner.

Learned counsel for the petitioner submits that

aforesaid premise/factory was handed over for its management

to one Pappu Turi under agreement. The agreement appears to

have been entered into between Papu Turi and petitioner along

with Sunil Kr. Singh and Ajay Kr. Singh on 27.8.2010. It

appears that one of the party to the agreement is another co-

accused. This Court, for grant of anticipator bail, does not feel it

appropriate to rely on the said documents.

The application is dismissed.

If the petitioner appears and pray for bail in the court

below, the same shall be considered on its own merit

unprejudiced by the present order.

( Kishore K. Mandal )
hr