IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34053 of 2011
Sanjay Kumar @ Hero & Anrs.
Versus
The State Of Bihar
----------------------------------
02. 12.10.2011 Petitioners are apprehending their arrest in
a case registered under Sections 323, 406, 379/34 of
the I.P.C.
It is alleged in para 3 of the complaint that
petitioner No. 1 used to work as commission agent of
the complainant who used to supply the sonpapri
(sweets) to various shops when petitioner No. 1 used to
take order and transmit the same to the complainant.
Petitioner No. 1 also used to collect the money from
various business premises on behalf of the
complainant.
It is submitted by learned counsel for the
petitioners that supply was made to the shopkeepers
who have not been made accused and there is nothing
on record to suggest that petitioners collected the
money from the shopkeepers. Moreover the whole
accusation is based upon the civil nature of claim.
Considering the aforesaid facts, let the
petitioners namely 1. Sanjay Kumar @ Hero 2. Kundan
Prasad @ Kundan Kumar 3. Bablu Kumar 4. Ram
Swaroop Prasad, in the event of their arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand)
each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gaya in
connection with Complaint Case No. 1716 of 2009.
(Dinesh Kumar Singh, J)
Shageer