High Court Patna High Court - Orders

Abhay Anand & Ors. vs The State Of Bihar on 30 August, 2011

Patna High Court – Orders
Abhay Anand & Ors. vs The State Of Bihar on 30 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.29243 of 2011
                 ======================================================
                 1. Abhay Anand, son of Jagarnath Prasad, resident of mohalla Piunibagh,
                    Police Station Bettiah, Distrcit West Champaran
                 2. Arbind Kumar, son of Shri Ram Narayan Prasad, resident of village
                    Tedhi Bazar, Police Station Mohiuddin Nagar, District Samastipur
                 3. Saurabh Kumar, son of Shri Shashi Bhushan Prasad, resident of Nand
                    Niwas, Road No. 13A, New bahadurpur, Rajendra Nagar, Police Station
                    Kadam Kuan, Patna
                 4. Prabhat Pawan Kumar, son of Shri Jagdish NarayanVerma, resident of
                    village Dihra, Police Station Obra, District Aurangabad
                 5. Prabhat Ranjan, son of Shri Ram Lakhan Mahto, resident of Mohalla
                    Suratganj, Police Station Madhubani Town, District Madhubani
                                                                       .... .... Petitioner/s
                                                     Versus
                 The State Of Bihar
                                                                   .... .... Opposite Party/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s        :       Mr.
                 For the Opposite Party/s       :     Mr.
                 ======================================================
                 CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

2 30-08-2011 Heard Counsel for the petitioners and the A.P.P.

appearing on behalf of the State.

The petitioners apprehend their arrest in a case

under Sections 467, 468, 471, 420/34 of the Indian Penal

Code.

The petitioners appeared in the MBBS Entrance

Examination. They succeeded and have now passed the 1st

years of the MBBS Course. On 04.02.2011, it appears that

the authorities detected that the signatures and the thumb

impressions of the petitioners do not match with the original

papers.

2 Patna High Court Cr.Misc. No.29243 of 2011 (2) dt.30-08-2011

2/2

Learned Counsel for the petitioners submits that

there is no allegation that these petitioners had not sat in the

examination concerned. It is further submitted that in any

event, the petitioners would face the consequence of this First

Information Report.

Be that as it may, the above named petitioners are

directed to be released on anticipatory bail in the event of

their arrest/surrender before the Court below within a period

of six weeks from today in Magadh Medical College Police

Station Case No. 13 of 2011 on furnishing bail bonds of Rs.

10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial

Magistrate, Gaya subject to the conditions laid down under

Section 438 (2) of the Code of Criminal Procedure.

(Sheema Ali Khan, J)
Prabhakar Anand/-