High Court Patna High Court - Orders

Kumar Saurabh vs State Of Bihar on 30 November, 2010

Patna High Court – Orders
Kumar Saurabh vs State Of Bihar on 30 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.38917 of 2010
                  KUMAR SAURABH, son of Srikant Prasad
                                  Versus
                           STATE OF BIHAR
                                 -----------

30.11.2010 Heard learned counsel for the parties.

Submission of learned counsel for the petitioner is that

petitioner, if has connection with withdrawal of the amount of

Rs.1,16,000/-, he has deposited the total amount and entitled for liberal

view on the point of anticipatory bail.

Thus, having regard to the facts and circumstances of the case,

in the event of arrest of surrender within one month from the date of

communication of this order, the above named petitioner shall be

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

each with two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Nalanda at Biharshariff in Rajgir P.S. Case

No. 13 of 2010 ( G.R. No. 106 of 2010), subject to the condition as laid

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

Ashwini/-                                                          (Mandhata Singh, J.)