High Court Patna High Court - Orders

Jeetendra Sah vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Jeetendra Sah vs The State Of Bihar on 3 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.2814 of 2011
                 JEETENDRA SAH , SON OF SHREE MOHAN SAH, RESIDENT
                 OF VILLAGE- BARAHIYA BAZAR, P.S. BARAHIYA, DISTRICT-
                 LAKHISARAI, AT PRESENT ADDRESS- RESIDENT OF
                 MOHALLA- BAGHA WARD NO.1, P.S. TOWN BEGUSARAI,
                 DISTRICT- BEGUSARAI.                  -----------PETITIONER
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 03.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 392 and 411 of the

Indian Penal Code.

During the investigation, the petitioner’s

name sprang up on the confession of the co-accused

Umesh Mahto alias Kamal.

It is submitted that no recovery has been

made nor the petitioner was put on T.I. Parade till date.

Statement has been made in para 15 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the above

named petitioner, 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,
2

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

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Begusarai in connection with Muffasil (Singhaul) P.S.

Case No. 286 /2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

The bail bond of the petitioner will be

accepted on verification of the criminal antecedent of

the petitioner and it will only be accepted if the

petitioner has no criminal antecedent.

(Dinesh Kumar Singh, J.)
Amrendra/-