IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2880 of 2010
JAI SHANKAR PANDEY
Versus
STATE OF BIHAR
-----------
2 8.4.2010 Heard Mr. Bikramdeo Singh, learned counsel appearing for the
petitioner and Mr. Dashrath Mehta, learned A.P.P. for the State.
Petitioner apprehends his arrest in connection with Kochas
(Parsathua) P.S. case No. 89 of 2009 dated 13.7.2009 registered under
sections 414, 420, 467, 408, 471 and 120 B of the Indian Penal Code.
According to the prosecution case, petitioner is alleged to have
sold Bolero SLX vehicle to co-accused Dharmendra Singh by forging the
owner book and other related documents.
It is submitted by learned counsel for the petitioner that he had
also purchased the vehicle in question at Orissa and after using the same for
some time he sold the same to co-accused Dharmendra Singh. He handed
over all the documents and also sworn an affidavit about the valid purchase
and transfer of the vehicle in question. Co-accused Dharmendra Singh has
already been extended the privilege of anticipatory bail by learned Sessions
JudgeRohtas on 23.9.2009 vide Annexure-2.
Learned counsel for the State has opposed the prayer for
anticipatory bail.
Taking into consideration the claim of the petitioner of
bonafide purchaser of the vehicle in question, let the above named
petitioner in the event of his arrest or surrender in the court below within a
period of four weeks from today, be enlarged on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand0 with two sureties of like amount each to the
-2-
satisfaction of C.J.M, Rohtas at Sasaram in connection with the above noted
case, subject to the conditions laid down under section 438(2) Cr.P.C.
(Birendra Prasad Verma, J)
M.Rahman