IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13361 of 2011
RAMJI RAM @ RAMJEE RAM
Versus
THE STATE OF BIHAR
-----------
2 29.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 420, 467 and 468/341 of
the Indian Penal Code.
The petitioner was not named in the F.I.R.
The accusation is that the food grains was not given to
the flood victims. The name of the petitioner sprang up
during the investigation.
It appears that the accusation against the
petitioner was that he lifted the grains on behalf of Ram
Dular Devi. The inquiry report, as Annexure-3, reflects
that Ram Dulari Devi was not present in the village due
to illness. Hence, the petitioner received the grains and
subsequently, handed over it to Ram Dulari Devi.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
2
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Muzaffarpur in connection with Sakra P.S. Case No.
191/2009, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-