High Court Patna High Court - Orders

Md. Firoz vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Md. Firoz vs The State Of Bihar on 5 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8264 of 2011
                                         MD. FIROZ
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 05.04.2011 The petitioner is apprehending his arrest

in a case registered under Sections 379 & 411 of the

I.P.C.

Though the petitioner was named in the

F.I.R. but subsequently the battery was recovered

from the studio of the petitioner. It is submitted by

learned counsel for the petitioner that the battery

was purchased by the employee of the petitioner not

knowing that the battery was stolen property and

petitioner has not criminal antecedent.

Considering the aforesaid facts, let the

petitioner Md. Firoz, 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 deposit of Rs. 15,000/- before the learned

court-below which will be invested in some fix

deposit scheme which will be subject to result of the

case, on furnishing bail bond of Rs. 10,000/- (ten
2

thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate,

Muzaffarpur in connection with Maniyari P.S. Case

No. 42 of 2009 subject to condition laid down under

Section 438 (2) of the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.