IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29169 of 2010
MOTIM NAT
Versus
STATE OF BIHAR
-----------
2. 10.08.2010. Heard learned counsel for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
448/376 and 34 of the I.P.C.
It is submitted that after
investigation the accusation was found false
against the petitioner and final form was
submitted but subsequently differing with the
final form cognizance has been taken in the
matter by the Magistrate.
It is further submitted that other
accused person has been granted anticipatory
bail vide Cr. Misc. No. 18462 of 2010.
Learned counsel for the State Mr.
Dashrath Mehta submits that there is specific
allegation against this petitioner.
Considering the aforesaid submissions,
let the petitioner, Motin Nat, be released on
bail in the event of his arrest or surrender
before the learned court below within a period
of twelve weeks from today in connection with
Nardiganj P. S. Case no. 46 of 2009 on
2
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like amount
each to the satisfaction of the learned C.J.M.,
Nawada, subject to the conditions as laid down
under Section 438(2) of Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)