High Court Patna High Court - Orders

Nawlesh Singh vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Nawlesh Singh vs The State Of Bihar on 25 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30463 of 2010
                                      NAWLESH SINGH
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2. 25. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Naubatpur P.S. Case No. 120/2009, registered under Sections

406, 420 and 414 of the Indian Penal Code.

Finding the petitioner’s case identical to that of co-

accused person namely, Raj Kumar, who has already been granted

bail by a Bench of this Court vide Cr. Misc. No. 28766 of 2010,

prayer of the petitioner for grant of anticipatory bail is also allowed.

In the facts and circumstances of the case, the above

named petitioner, in the event of his arrest or surrender within a

period of one month from today, shall be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of the A.C.J.M.,

Danapur, in connection with Naubatpur P.S. Case No. 120/2009,

subject to the conditions as laid down under Section 438(2) of

Cr.P.C.

          m.p.                                  ( Mandhata Singh, J.)