High Court Patna High Court - Orders

Sanjeevan Kumar Jaisawal vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Sanjeevan Kumar Jaisawal vs The State Of Bihar on 1 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42237 of 2010
                             SANJEEVAN KUMAR JAISAWAL
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 01.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Misappropriation of the money is against Power of

Attorney that liability cannot be extended for refusal of anticipatory

bail on the ground of giving suggestion to invest money in purchase

and sale of land.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Kahalgoan P.S. Case No. 361 of 2009 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Bhagalpur subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)