IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29338 of 2010
PRABHAT KUMAR@ PRABHAT SINGH
Versus
STATE OF BIHAR
-----------
2. 12. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being owner of the vehicle is
apprehending his arrest in a case registered under Section 420 of the
Indian Penal Code and Section 179 of the M.V. Act and Sections
160, 161 and 167 of the R.T. Act.
It is alleged that during the Lok Sabha election in the
year 2009, fifty five vehicles were requisitioned and seized for
election purposes, but out fifty five vehicles, sixteen vehicles
unauthorisedly went out from the seized place.
Considering the nature of allegation and the fact that
petitioner is owner of the vehicle can not be held responsible for the
act of the driver, let the above named petitioner be released on bail
in the event of arrest or surrender in the court below within a period
of twelve weeks from today, on furnishing bail bond of Rs. 10,000/-
(Ten thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Saharsa, in connection
with Saharsa P.S. Case No. 213 of 2009, subject to the conditions as
laid down under Section 438 (2) of Cr.P.C.
m.p. ( Dinesh Kumar Singh, J.)