High Court Patna High Court - Orders

Chandeshwar Prasad Sinha vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Chandeshwar Prasad Sinha vs The State Of Bihar on 9 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.26937 of 2011
               Chandeshwar Prasad Sinha son of Shree Ram Sharan Sinha
                                      Versus
                                 The State Of Bihar
                                     -----------

2/ 09.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under sections 408, 409, 419, 420, 467 and 471 of

the Indian Penal Code.

It has been submitted that the petitioner is ready to make

good the loss of Rs.11,404.50 if he is granted anticipatory bail.

In view of such, in the event of surrender of the

petitioner, named above, within four weeks from the date of receipt

of a copy of this order in connection with Begusarai Town P.S. Case

No.172 of 2011, he shall be released initially on provisional

anticipatory bail for a period of one month on furnishing bail bond

of Rs.5,000/-(five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Begusarai,

subject to conditions as laid down under section 438 (2) Cr. P.C.,

and (i) That one of the bailors will be a close relative of the

petitioner, who will give an affidavit giving genealogy as to how he

is related with the petitioner. The bailors will undertake to furnish

information to the court about any change in the address of the

petitioner.

If the petitioner satisfies the court below that he has

deposited the disputed amount within one month, his provisional

bail shall be confirmed.

          JA/-                                                  (Anjana Prakash,J.)