IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10831 of 2011
SANJAY DAS AND ANR.
Versus
THE STATE OF BIHAR
-----------
2. 07.04.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323, 353, 379,406/34 of the
Indian Penal Code.
It is alleged that for running of
solar agency, in fake name the signature of
the informant was obtained at the pistol
point. It is also alleged that the money was
also snatched.
It is submitted that the Up-Mukhiya
who is Incharge of the Mukhiya on whose
instance, the case has been lodged.
Moreover, no proof of establishment of the
solar agency has been found.
Considering the fact that Mukhiya
has been granted anticipatory bail vide Cr.
Misc. No. 24800 of 2010, let the
petitioners, Sanjay Das and Sudhanshu
Chaubey, be released on bail in the event of
arrest or surrender before the learned court
2
below within a period of twelve weeks from
today in connection with Semari P.S. Case
No. 46 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned C.J.M. Buxar,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)