IN THE HIGH COURT OF JUDICATURE AT PATNA Cr. Misc. No.506 of 2011 SANTOSH KUMAR @ Santosh Sao, Son of Janeshwar Sao, resident of Mohalla - Raja Bazar, Jehanabad Police Station and District - Jehanabad. ............ Petitioner. Versus THE STATE OF BIHAR ............ Opp. Party. -----------
02/ 28.01.2011 Heard.
Learned counsel for the petitioner is permitted to
make necessary correction in the name of the petitioner.
This is a petition for grant of anticipatory bail for
offence under Section 379 of the Indian Penal Code.
However, the only allegation is that the tape deck
of the informant was theft away and it is alleged that one
Ravindra Yadav said that he along with Santosh Kumar @
Santosh Sao has committed theft and the said Ravindra Yadav
has already been granted bail. There is nothing mentioned in
the order that the said tape deck was recovered.
Hence, having regard to the facts and
circumstances, the petitioner, above named, is released on
anticipatory bail, in the event of his arrest or surrender before
the court below within a period of four 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 Chief
2
Judicial Magistrate, Jehanabad, in connection with Jehanabad
P. S. Case No. 211 of 2010, till the charge-sheet is submitted,
subject to the conditions mentioned in Section 438 (2) of the
Kundan (Gopal Prasad, J.)