IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.550 of 2011
JITU SINGH
Versus
THE STATE OF BIHAR
-----------
02. 03.02.2011 Petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 406, 323, 504 of the I.P.C.
It is alleged against the petitioner that he
opened an account for recurring deposit of the
complainant in Sahara India.
It is submitted by learned counsel for the
petitioner that the complaint petition does not reflect
the account number or any document to suggest that
petitioner was a party to any recurring deposit.
Considering the aforesaid facts, let the
petitioner namely Jitu Singh, in the event of his arrest
or surrender before the Court below within a period of
12 weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000(ten thousand) with
two sureties of the like amount each to the satisfaction
of S.D.J.M., Nawada in connection with Complaint Case
No. 33 of 2005.
Shageer ( Dinesh Kumar Singh,J.)