High Court Patna High Court - Orders

Banti Kumar vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Banti Kumar vs The State Of Bihar on 7 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10874 of 2011
                            BANTI KUMAR
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 07.04.2011 Petitioner is apprehending his arrest in a case

registered under Section 379 of the I.P.C.

It is alleged that motorcycle of the informant was

stolen away and since petitioner is also the resident of

the same village, hence suspicion has been raised by the

informant against the petitioner.

A statement has been made in para 8 of the

petition that petitioner has no criminal antecedent.

Considering the suspicious nature of accusation,

let the petitioner namely Banti Kumar, 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 Chief Judicial Magistrate, Patna in

connection with Pirbahore P.S. Case No. 04 of 2011.

Shageer                                              ( Dinesh Kumar Singh, J)