IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9553 of 2011
BIRENDRA PRASAD CHOUDHARY SON OF SHEOPARSAN CHOUDHARY.
----------- PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 25.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 420, 406, 407, 408 and
120B of the Indian Penal Code.
It is alleged that one Om Prakash Singh
collected the money from the passengers for going to
Ganga Sagar, but, subsequently, the money was
misappropriated.
It is submitted that the petitioner is the owner
of the bus and there was no contact between the
passengers and the petitioner.
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
2
satisfaction of the learned Chief Judicial Magistrate,
Rohtas (Sasaram) in connection with Sheosagar P.S.
Case No. 6/2011, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-