IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26937 of 2011
Chandeshwar Prasad Sinha son of Shree Ram Sharan Sinha
Versus
The State Of Bihar
-----------
2/ 09.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted
for the offence under sections 408, 409, 419, 420, 467 and 471 of
the Indian Penal Code.
It has been submitted that the petitioner is ready to make
good the loss of Rs.11,404.50 if he is granted anticipatory bail.
In view of such, in the event of surrender of the
petitioner, named above, within four weeks from the date of receipt
of a copy of this order in connection with Begusarai Town P.S. Case
No.172 of 2011, he shall be released initially on provisional
anticipatory bail for a period of one month on furnishing bail bond
of Rs.5,000/-(five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Begusarai,
subject to conditions as laid down under section 438 (2) Cr. P.C.,
and (i) That one of the bailors will be a close relative of the
petitioner, who will give an affidavit giving genealogy as to how he
is related with the petitioner. The bailors will undertake to furnish
information to the court about any change in the address of the
petitioner.
If the petitioner satisfies the court below that he has
deposited the disputed amount within one month, his provisional
bail shall be confirmed.
JA/- (Anjana Prakash,J.)