IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36418 of 2010
SULABH KUMAR
Versus
THE STATE OF BIHAR
-----------
3. 6.10.2010 Heard learned counsel for the petitioner and the
State.
Renewing the prayer for anticipatory bail for an
offence under Section 409 of the Penal Code, it is submitted
that the allegations relate to a private dispute and not
Government or semi Government institution money.
There has been a compromise between the
parties.
Counsel for the State submits that the offence is
non-compoundable.
For the reasons that the allegation relate to non
Government money, let the petitioner above named
surrender in the Court below within a period of four weeks
from today when he shall be enlarged on anticipatory bail on
furnishing bail bonds of Rs. 20,000/-(twenty thousand) with
two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Muzaffarpur in connection with
Kazi Mohammadpur P.S. Case No. 195 of 2007, subject to
the conditions laid down under Section 438(2) of the Cr. P.C.
P. Kumar ( Navin Sinha, J.)