High Court Patna High Court - Orders

Arun Kumar Singh &Amp; Anr vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Arun Kumar Singh &Amp; Anr vs State Of Bihar on 28 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31981 of 2010
                            ARUN KUMAR SINGH & ANR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 28.10.2010 Heard learned counsel for the petitioners

namely Arun Kumar Singh and Manish Singh alias

Manikant Manish who apprehend their arrest in

connection with Complaint Case No.2218(c)/2009

for the offence punishable under Sections 406 and

417 of I.P.C. Also heard learned counsel for the

State as well as learned counsel appearing for

complainant.

It would appear from the contents of

complaint petition that complainant had taken loan

from the company of the petitioners for purchasing

the vehicle. Subsequently, in default of making

payment of the aforesaid loan, the aforesaid vehicle

was seized by the petitioners-company and after

settlement, the aforesaid vehicle was returned to

the complainant but it is alleged that some parts of

the aforesaid vehicle were found damaged.

In my view, in the facts and circumstances
2

petitioners, are entitled to get the privilege of

anticipatory bail.

Accordingly, this anticipatory bail petition is

allowed and it is ordered that above stated

petitioners in the event of their arrest / surrender in

connection with Complaint Case No.2218(c)/2009,

shall be released on bail furnishing bail bonds of

Rs.10,000/- with two sureties of the like amount

each to the satisfaction of learned Judicial

Magistrate, Ist Class, Bettiah, West Champaran

subject to condition as well as under Section 438(2)

of the Cr.P.C

( Hemant Kumar Srivastava, J.)
pn