IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.145 of 2011
1. MD. ATAUL WAHAB KHAN @ MISTER.
2. Md. Imsanul Wahab Khan @ Tinku.
Both sons of Wahab Khan, both resident of Mohalla
- Tatarpur, Police Station - Tatarpur, District - Bhagalpur.
............ Petitioners.
Versus
THE STATE OF BIHAR ..................... Opp. Party.
-----------
02/ 13.01.2011 Heard.
This is a petition for grant of anticipatory bail
for offence under Sections 379/34 and 411 of the Indian
Penal Code.
Learned counsel for the petitioners submits
that the parties have compromised and a compromise
petition has been filed. However, it is alleged that the case
is of snatching of a golden chain but the name of the
accused with parentage having been mentioned.
Hence, having regard to the fact and
circumstance, the petitioners, above named, are released
on anticipatory bail, in the event of their arrest or
surrender before the court below within a period of four
weeks from today, on furnishing bail bonds of Rs.10,000/-
(ten thousand) each with two sureties of the like amount
each to the satisfaction of Sri B. N. Lal, learned Railway
2
Judicial Magistrate Ist Class, Bhagalpur in connection
with G.R.P. Bhagalpur P. S. Case No. 59 of 2010, subject
to the conditions mentioned in Section 438 (2) of the
Cr.P.C.
Kundan (Gopal Prasad, J.)