High Court Patna High Court - Orders

Bal Kishore Kumar Mandal @ Bal … vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Bal Kishore Kumar Mandal @ Bal … vs The State Of Bihar on 16 June, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.19122 of 2011
                Bal Kishore Kumar Mandal @ Bal Kishore Mandal, son of Dallue Mandal, resident of
                At + P.O.-Satjori, P.S.-Goradih, Via-Jagdishpur, District-Bhagalpur.
                                                                                     ........Petitioner.
                                                       Versus
                                            THE STATE OF BIHAR
                                                     -----------

2 16.06.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Petitioner is an accused for offences punishable under

sections 419,420 and 468 of the Indian Penal Code.

Learned counsel for the petitioner submits that the allegation

against the petitioner is with regard to impersonation of a candidate before

appearance in the physical test for appointment of constables.

Learned counsel for the petitioner further submits that the

entire allegation is false and frivolous as the petitioner is innocent having no

criminal antecedents. Other accused person has been enlarged on bail.

Considering the aforesaid facts and circumstances, this

petition for anticipatory bail is allowed. In the event of arrest or surrender

within fifteen days from the date of receipt/ production of a copy of this order

in the court below, the petitioner, namely, Bal Kishore Kumar Mandal @ Bal

Kishore Mandal is directed to be enlarged on bail on executing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magsitrate, Patna in connection with

Hawai Adda P.S. Case No.95 of 2010 (G.R. No.3500/2010), subject to

conditions as laid down under section 438(2) of the Code of Criminal

Procedure.

PN                                                                    (S.N. Hussain,J.)