High Court Patna High Court - Orders

Abhimanyu Singh vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Abhimanyu Singh vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24762 of 2008
                                    ABHIMANYU SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 10.7.2008. Petitioner is apprehending his arrest in connection with

Amas P.S.Case no.40 of 2008 registered for offence under sections

379, 405, and 406 of the Indian Penal Code and Section 59A) 5© and

18(A) of Mines and Minerals Act.

It has been submitted that admittedly the petitioner was not

present at the place of occurrence and his name has been disclosed by

the persons who were operating and working on crusher machine.

They disclosed that machine belongs to the petitioner. Except that

there is nothing against the petitioner.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioner namely Abhimanyu Ssingh is directed to

surrender before the S.D.J.M.Sherghati within four weeks from today

and on his so surrendering he shall be enlarged on bail on his

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

of the like amount each to the satisfaction of S.D.J.M.Sherghati in

connection with Amas P.S.Case no.40 of 2008 subject to the condition

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

(Mridula Mishra, J)
Sss/-