High Court Patna High Court - Orders

Baban Kumar @ Arvind Kumar vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Baban Kumar @ Arvind Kumar vs The State Of Bihar on 19 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.35263 of 2011
                                Baban Kumar @ Arvind Kumar
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

02. 19.10.2011 The petitioner is apprehending his arrest

in a case registered under Sections 379, 411/34 of

the I.P.C. and Section 27 of the Arms Act.

It is alleged that from the cowshed of the

informant some cows and calves were found missing

and when the informant and his father and others

while searching the cattle, some people were found

near one pick-up van when the petitioner was

identified as one of them. Statement has been made

in Paragraph-11 of the petition that petitioner has no

criminal antecedent.

Considering the suspicious nature of

accusation, let the petitioner above named, in the

event of his arrest or surrender before the Court-

below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond

of Rs. 10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of Addl.

Chief Judicial Magistrate, Barh, Patna in connection
2

with Bakhtiarpur P.S. Case No. 17 of 2011 subject

to condition laid down under Section 438 (2) of the

Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.