IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8714 of 2011
CHAMAK LAL MANDAL & ORS.
Versus
THE STATE OF BIHAR
-----------
02. 07.04.2011 Petitioners are apprehending their arrest in a
case registered under Sections 467, 468, 471, 120B of
the I.P.C.
It appears from the certified copy of the order
dated 20.08.2009 passed by learned Sessions Judge in
A.B.P. No. 1553 of 2009 that petitioners were on
provisional bail till 20.09.2009.
It is submitted by learned counsel for the
petitioners that in pursuance to the order they
surrendered and furnished the bail bond.
In that view of the matter, the anticipatory bail
application is not maintainable.
Let the learned Court below pass appropriate
order with regard to regular bail of the petitioners in view
of the ratio laid down in the case of Bishundeo Sahu and
Ors versus The State of Bihar and Ors reported in
2011(1) PLJR 731, provided that petitioners have not
misused the privilege of anticipatory bail.
With the observations made above, the
application stands disposed off.
Shageer ( Dinesh Kumar Singh, J)