IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2714 of 2011
ARVIND PASWAN
Versus
THE STATE OF BIHAR
-----------
2 01.03.2011 The petitioner is apprehending his
arrest in a case registered under Sections 420
and 406 of the Indian Penal Code.
Initially when the police case was filed
against one Satendra Paswan for taking money
for giving employment to the informant. The
petitioner was not named in the F.I.R.
Subsequently, the accusation was found false
by the police, which culminated into submitting
final form. On protest the cognizance has been
taken under Sections 420 and 406 of the Indian
Penal Code.
Learned counsel for the petitioner is
permitted to make correction in prayer portion
of the petition.
Considering the fact that initially
petitioner was not named in the FIR and the
accusation was found false by the police against
2
named accused persons, let the petitioner,
namely, Arbind Paswan 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 S.D.J.M.,
Daudnagar, Aurangabad in connection with
Protest cum Complaint Case No. 242 of 2008 in
Hashpura P.S. Case No. 32 of 2006.
Bhardwaj ( Dinesh Kumar Singh,J.)