IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9420 of 2011
DEVI MANDAL
Versus
THE STATE OF BIHAR
-----------
2 28.03.2011 Heard learned counsels for the petitioner
and for the State.
The petitioner is apprehending his arrest in
a case registered under Section 414 of the Indian Penal
Code.
It appears from the F.I.R. and the seizure list
that the motorcycle was seized from the Veramda of Raj
Ballav Mandal the brother of this petitioner. It is alleged
against the petitioner that this petitioner put the
motorcycle at the place of seizure. The seizure list
witness was inimical to the petitioner, because
petitioner lodged a case against earlier one of seizure
list witnesses. It is submitted that petitioner has never
been involved in any other case under Section 414 of
the I.P.C.
Considering the aforesaid facts, let the
petitioner above named be released on anticipatory bail,
in the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
-2-
satisfaction of the learned C.J.M., Madhubani, in
connection with Sakari P.S. Case No. 117 of 2010,
subject to the condition as laid down under Section
438(2) of the Cr.P.C.
Bhardwaj ( Dinesh Kumar Singh,J.)