High Court Patna High Court - Orders

Shushil Kumar Pathak vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Shushil Kumar Pathak vs The State Of Bihar on 7 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.1514 of 2011
                       SHUSHIL KUMAR PATHAK
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2 07.02.2011 The Petitioner is apprehending his arrest in a

case registered under sections 341, 323, 506, 406 and

420/34 of the Indian Penal Code.

It is alleged against the petitioner that the

complainant handed over Rs. 20,000/- in two instalments

of Rs.10,000/- each for deposit as premium amount of

the insurance of one Rameshrey Singh. Learned counsel

for the petitioner submits that only Rs. 10,000/- was

given for the same but it was being received back by

Rameshray Singh as it is apparent from the document as

contained as Annexure 2. The complaint petition reflects

that the no complaint has been filed by Rameshrey Singh

the real effected person nor has been made even the

witness in the complaint.

Considering the aforesaid facts, let the

petitioner, namely, Shushil Kumar Pathak, be released

on anticipatory bail, in the event of his arrest or

surrender before the learned Court below within a period
2

of 12 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 learned Chief

Judicial Magistrate, Aurangabad in connection with

Aurangabad (Town) P.S.Case No. 286 of 2009.

Bhardwaj/-                      ( Dinesh Kumar Singh, J.)