High Court Patna High Court - Orders

Santosh Kumar vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Santosh Kumar vs The State Of Bihar on 28 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr. Misc. No.506 of 2011
            SANTOSH KUMAR @ Santosh Sao, Son of Janeshwar Sao, resident
            of Mohalla - Raja Bazar, Jehanabad Police Station and District -
            Jehanabad.                                  ............ Petitioner.
                                   Versus
            THE STATE OF BIHAR                        ............ Opp. Party.
                                  -----------

02/ 28.01.2011 Heard.

Learned counsel for the petitioner is permitted to

make necessary correction in the name of the petitioner.

This is a petition for grant of anticipatory bail for

offence under Section 379 of the Indian Penal Code.

However, the only allegation is that the tape deck

of the informant was theft away and it is alleged that one

Ravindra Yadav said that he along with Santosh Kumar @

Santosh Sao has committed theft and the said Ravindra Yadav

has already been granted bail. There is nothing mentioned in

the order that the said tape deck was recovered.

Hence, having regard to the facts and

circumstances, the petitioner, above named, is released on

anticipatory bail, in the event of his arrest or surrender before

the court below within a period of four weeks from today, on

furnishing bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of Chief
2

Judicial Magistrate, Jehanabad, in connection with Jehanabad

P. S. Case No. 211 of 2010, till the charge-sheet is submitted,

subject to the conditions mentioned in Section 438 (2) of the

Cr.P.C.

Kundan                            (Gopal Prasad, J.)