IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6182 of 2011
UMESH SHARMA
Versus
THE STATE OF BIHAR
-----------
2. 07.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
406, 420 and 120B of the I.P.C.
It is alleged against the petitioner
that the informant‟s side made investment in
anticipation of getting some monthly income.
Submission has been made that the petitioner
was not, in any way, connected with the said
„Uthan‟ Financial Company.
Considering the aforesaid facts, let
the petitioner above named be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Kumarkhand P.S. Case No. 140
of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Madhepura, subject to
the conditions as laid down under Section
2
438(2) of the Code of Criminal Procedure.
The bail bond of the petitioner will
be accepted provisionally in the meantime,
learned C.J.M., Madhepura, will get the
verification done that the petitioner was
not the office bearer of the said “Uthan”
Financial Company at the relevant time and
on such verification the bail bond of the
petitioner will be finally accepted.
U. K. ( Dinesh Kumar Singh, J)