High Court Patna High Court - Orders

Rabish Kumar vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Rabish Kumar vs The State Of Bihar on 14 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.32156 of 2011
                                      Rabish Kumar
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 14.10.2011 Petitioner is apprehending his arrest in a case

registered under Sections 419, 420/345 of the I.P.C.

One Vivek Kumar was arrested while appearing

in the examination of Bhagalpur University in place of

the petitioner.

It is submitted by learned counsel for the

petitioner that his admit card was lost and he has no

knowledge about appearance of Vivek Kumar.

Considering the fact that petitioner is a

student, let the petitioner namely Rabish Kumar, in the

event of his arrest or surrender before learned 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, Bhagalpur in connection with

Kotwali(Adampur) P.S. Case No. 312 of 2011.

(Dinesh Kumar Singh, J)
Shageer