High Court Patna High Court - Orders

Mukesh Kumar vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Mukesh Kumar vs The State Of Bihar on 10 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.3336 of 2011
                             MUKESH KUMAR
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

02. 10.03.2011 The petitioner is apprehending his arrest in

a case registered under Sections 406, 420 & 467 of the

I.P.C.

It is alleged that from the A.T.M. of the

informant, petitioner withdrew Rs.85,000/-. It is

submitted by learned counsel for the petitioner that the

informant subsequently retracted from his initial version

and filed a petition to that effect.

Considering the aforesaid facts and

circumstances, let the petitioner Mukesh Kumar, 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 Chief Judicial Magistrate, Bhojpur

at Ara in connection with Piro P.S. Case No. 99 of 2010

subject to condition laid down under Section 438 (2) of

the Cr.P.C. One of the bailors will be the informant.

( Dinesh Kumar Singh, J.)
Mkr.