High Court Patna High Court - Orders

/Dr.Praveen Kumar @ Praveen Kumar … vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
/Dr.Praveen Kumar @ Praveen Kumar … vs State Of Bihar on 14 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24015 of 2008
                  DR.PRAVEEN KUMAR @ PRAVEEN KUMAR YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 14.07.2008 Heard the parties.

Petitioners are apprehending their arrest in Supaul

P.S.Case No. 24/08 for the offences alleged to have been committed

under section 419/420/336 of the Indian Penal Code.

It has been submitted on behalf of the petitioners that

the allegations levelled in the first information report against this

petitioner is absolutely false as it appears from the statement of the

concerned lady denying the alleged operation performed by this

petitioner.

Considering the submissions as noticed above and on

perusal of the first information report as well as the averments made in

the petition as also the materials brought on record, it is directed that

in the event of arrest or surrender within a period of four weeks, the

petitioner, Dr. Praveen Kumar @ Praveen Kumar Yadav be released

on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Supaul, in connection with Supaul P.S.Case No.

24/08 subject to the conditions laid down under section 438(2) of the

Code of Criminal Procedure.

       Manish/-                                  ( Shailesh Kumar Sinha,J.)