High Court Kolkata High Court (Appellete Side)

An Application For Anticipatory … vs In Re : Smt. Mina Rajbanshi on 10 March, 2015

Kolkata High Court (Appellete Side)
An Application For Anticipatory … vs In Re : Smt. Mina Rajbanshi on 10 March, 2015
Author: Ashim Kumar Roy
                                                               1

 1074
0.03.2015

sm
CRM No.2108q of 2015

In the matter of an application for anticipatory bail under Section 438 of the Code of Criminal
Procedure filed on 04.03.2015 in connection with Lake Town P.S.Case No.73 of 2014 dated
25.03.2014 under section 381 of the Indian Penal Code.

And

In Re : Smt. Mina Rajbanshi . .. Petitioner

Mr.Rajdeep Mazumder… for the Petitioner

Mr.Sparshamoni Saha Poddar .. for the State.

The petitioners, apprehending arrest in connection with Lake Town

P.S.Case No.73 of 2014 dated 25.03.2014 under section 381of the Indian Penal

Code, has approached this Court for anticipatory bail.

Heard the learned advocates appearing on behalf of the parties.

We have gone through the case diary,

Considering the progress of investigation and the materials collected during

investigation in connection with the case, which was registered in the month of

March 2014, about a year back, we do not think any fruitful purpose will be served

by taking the petitioner into custody. Accordingly, the petitioner’s prayer for

anticipatory bail stands allowed.

In the event of arrest of the petitioner in connection with the aforesaid case,

she shall at once be released on bail to the satisfaction of the arresting officer
2

upon furnishing a Bond of Rs.5000/- on condition that after release, she shall

surrender before the concerned court within two weeks thereafter.

This order is subject to the conditions as laid down in sub-section (2) of

Section 438 of the Code of Criminal Procedure.

The application for anticipatory bail is, thus, disposed of.

(Ashim Kumar Roy, J.)

(Ishan Chandra Das, J.)