IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.32353 OF 2010
RANJEET MANDAL @ RANJEET KUMAR MANDAL, SON OF LATE ABHAY
MANDAL, RESIDENT OF VILLAGE GOL SARAK, POLICE STATION KAHALGAON,
DISTRICT BHAGALPUR
VERSUS
THE STATE OF BIHAR
*********
3 12/10/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner is apprehending his arrest in a
case under Section 414/34 of the Indian Penal Code.
Two persons were found sitting in the pick up
van which was allegedly carrying illegal coal. One of the
persons disclosed that he was the Munshi of the
petitioner. The petitioner has been made accused on the
basis of the aforesaid statement.
It is submitted that there is nothing to show
that the petitioner was involved in the business of
carrying illegal coal.
Be that as it may, the above named petitioner is
directed to be released on anticipatory bail in the event of
his arrest or surrenders before the Court below within a
period of eight 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, Bhagalpur in connection with Kahalgaon
2
(Rasalpur) Police Station Case No. 401 of 2008 subject
to the conditions laid down under Section 438 (2) of the
Code of Criminal Procedure.
Anand ( Sheema Ali Khan, J. )