High Court Patna High Court - Orders

Rajeev Ranjan Jha @ Rajeev Ranjan … vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Rajeev Ranjan Jha @ Rajeev Ranjan … vs State Of Bihar on 1 July, 2008
                     In the High Court of Judicature at Patna
                           Cr. Misc. No.21402 of 2008
      Rajeev Ranjan Jha @ Rajeev Ranjan Mishra Vrs. The State of Bihar
                                      ****

/4/ 01.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner, Rajeev Ranjan Jha @ Rajeev Ranjan
Mishra, is apprehending his arrest in connection with Gogari
(Pasraha) P.S. Case No. 291 of 2006 G.R. No. 1509 of 2006
registered for offences under Sections 406, 409, 420 and 120B
of the Indian Penal Code. Similarly situated persons, Dani
Mishra and Vivek Mishra (in Cr. Misc. No. 28782 of 2007) and
Chandan Singh Chauhan @ Tinku Singh @ Soni (in Cr. Misc.
No. 29126 of 2007) have been granted anticipatory bail.

3. Considering the facts, the prayer for anticipatory
bail on behalf of the petitioner, above named, is allowed. He is
directed to be released on anticipatory bail, in case of his
surrender before the Court concerned within two weeks from
today, on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with the aforementioned case to the satisfaction of
the Chief Judicial Magistrate, Khagaria, subject to the
condition laid down under Section 438(2) of the Criminal
Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.