High Court Patna High Court - Orders

Devi Mandal vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Devi Mandal vs The State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9420 of 2011
                                   DEVI MANDAL
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 28.03.2011 Heard learned counsels for the petitioner

and for the State.

The petitioner is apprehending his arrest in

a case registered under Section 414 of the Indian Penal

Code.

It appears from the F.I.R. and the seizure list

that the motorcycle was seized from the Veramda of Raj

Ballav Mandal the brother of this petitioner. It is alleged

against the petitioner that this petitioner put the

motorcycle at the place of seizure. The seizure list

witness was inimical to the petitioner, because

petitioner lodged a case against earlier one of seizure

list witnesses. It is submitted that petitioner has never

been involved in any other case under Section 414 of

the I.P.C.

Considering the aforesaid facts, let the

petitioner above named 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 C.J.M., Madhubani, in

connection with Sakari P.S. Case No. 117 of 2010,

subject to the condition as laid down under Section

438(2) of the Cr.P.C.

Bhardwaj                           ( Dinesh Kumar Singh,J.)