High Court Patna High Court - Orders

Jwala Prasad vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Jwala Prasad vs State Of Bihar on 16 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35569 of 2010
                                        JWALA PRASAD
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 16.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner is named as accused in Dharhara P.S.

Case No. 87 of 2010 registered for offence under sections

419, 420, 409, 467, 468, 478/34 of the Indian Penal Code.

Admittedly, at the relevant time, the petitioner was posted as

District Programme Officer in the district of Munger.

It appears from the record that several

anticipatory bail petitions are pending. So, in my view, it

would be proper to hear this anticipatory bail petition of this

petitioner alongwith the above said anticipatory bail

petitions.

List this matter alongwith Cr. Misc Nos. 33897 of

2010, 34890 of 2010 and 35315 of 2010.

In the meantime, no coercive steps shall be taken

against the petitioner, Jwala Prasad in connection with

Dharhara P.S. Case No. 87 of 2010 pending in the court of

Chief Judicial Magistrate, Munger.

AKV/-                                       ( Hemant Kumar Srivastava,J.)