High Court Patna High Court - Orders

Jitendra Maharaj vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Jitendra Maharaj vs State Of Bihar on 14 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.15828 of 2008
                                    JITENDRA MAHARAJ
                                             Versus
                                       STATE OF BIHAR
                                           -----------

3 14.7.2008. F.I.R. has been registered against unknown. In the F.I.R.

there is no suspicion raised against the petitioner. However, during

investigation it was said by the informant that he suspected that

Jitendra Maharaj might have played some role in kidnapping.

Counsel for the petitioner submits that during investigation

some suspicion has been raised by the informant but there is no such

evidence connecting the petitioner in Sonepur (Pahleza) P.S.Case

no.240 of 2007.

Considering this fact prayer for anticipatory bail is

allowed. The petitioner namely Jitendra Maharaj is directed to

surrender before the C.J.M. Saran at Chapra within four weeks from

today and on his so surrendering he shall be enlarged on bail on his

furnishing bail bond of Rs.10,000/- (Ten thousand) with two sureties

of the like amount each to the satisfaction of C.J.M.Saran at Chapra in

connection with Sonepur (Pahleza) P.S.Case no.240 of 2007 subject to

the condition as laid down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-