IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10782 of 2011
BHARAT KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
2 25.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 420 and 409 of the Indian Penal Code.
The accusation against the petitioner is that
on behalf of the some financial company, the petitioner
took Rs. 35,000/- from the complainant for giving
double of the amount invested, but the money has been
misappropriated.
Learned counsel for the petitioner submits
that he deposited the money in the alleged financial
company. It is further submitted that the petitioner is
not involved in any other case of similar nature.
Let the petitioner deposit Rs. 35,000/- before
the learned court below, which will be invested in some
fix deposit scheme, which will be subject to the result
of the case.
2
Considering the aforesaid facts, let the above
named petitioner, 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 Sub-divisional Judicial
Magistrate, Sikarhana at Motihari in connection with
Complaint Case No. 18/2001, subject to the conditions
as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-