IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24504 of 2008
FULO SAH
Versus
STATE OF BIHAR
-----------
2. 08.07.2008 Heard the counsel for the petitioner and the
State.
The offence alleged is u/Ss 379 & 411 of the IPC.
Counsel for the petitioner submits that the F.I.R.
itself is indicative of the fact that petitioner has neither
stolen the bicycle nor he has any knowledge about the
theft of bicycle which he had purchased.
Considering this fact, prayer for anticipatory bail
on behalf of the petitioner, Fulo Sah is allowed. In the
event of his arrest or surrender within four weeks from
today in the court below, he will be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of
Judicial Magistrate, Samastipur in Tajpur P.S. Case No.
32/07 subject to the conditions as laid down u/S 438(2)
of the Cr.P.C.
AKV/ (Mridula Mishra,J.)