IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24356 of 2010
BHARAT KUMAR YADAV
Versus
1. THE STATE OF BIHAR
2. RAJENDRA SHARMA
S/o LATE BAKO SHARMA,
RESIDENT OF VILLAGE DAN NAGAR,
P.S. KHAGARIA, DIST.KHAGARIA
----------------------------- OPPOSITE PARTIES
-----------
15 20.6.2011 Heard learned counsel for the parties.
Cancellation is sought on the ground
that the anticipatory bail was allowed to
accused-Opposite party no.2 only on his
undertaking/intention to return the admitted
amount of Rs. 24 lacs after full payment from
the concerned department which he had received,
appeared for several dates in the case but did
not make any payment rather is not present to
explain the non-payment, which is taken for
cancellation of the anticipatory bail so granted
to the accused-opposite party no.2 namely
Rajendra Sharma by order dated 3.7.2009 in
Khagaria P.S. Case No. 158 of 2009.
As such, application for cancellation of
anticipatory bail is allowed.
Chief Judicial Magistrate, Khagaria
shall take necessary steps to apprehend
accused-opposite party no.2 namely Rajendra
2
Sharma forthwith in connection with Khagaria
P.S. Case No. 158 of 2009.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)