High Court Patna High Court - Orders

Bharat Kumar Singh vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Bharat Kumar Singh vs The State Of Bihar on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10782 of 2011
                               BHARAT KUMAR SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 25.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

complaint case in which cognizance has been taken

under Sections 420 and 409 of the Indian Penal Code.

The accusation against the petitioner is that

on behalf of the some financial company, the petitioner

took Rs. 35,000/- from the complainant for giving

double of the amount invested, but the money has been

misappropriated.

Learned counsel for the petitioner submits

that he deposited the money in the alleged financial

company. It is further submitted that the petitioner is

not involved in any other case of similar nature.

Let the petitioner deposit Rs. 35,000/- before

the learned court below, which will be invested in some

fix deposit scheme, which will be subject to the result

of the case.

2

Considering the aforesaid facts, let the above

named petitioner, 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

satisfaction of the learned Sub-divisional Judicial

Magistrate, Sikarhana at Motihari in connection with

Complaint Case No. 18/2001, subject to the conditions

as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-