High Court Patna High Court - Orders

Surendra Prasad vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Surendra Prasad vs State Of Bihar on 9 July, 2008
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                 Cr.Misc. No.12685 of 2008
                      SURENDRA PRASAD
                           Versus
                       STATE OF BIHAR
                        -----------

03 9.7.2008 Petitioner apprehends his arrest

in Rajgir P.S. case No. 52 of 2007 registered

under Section 409 and 420/34 of the Indian

Penal Code and prays for grant of anticipatory

bail.

                                Mr.     Amish      Kumar,     appearing        on

                behalf    of   the    petitioner         submits     that     the

learned Sessions Judge on its own finding ought

to have acceded to the prayer of the

petitioner. He points out that while rejecting

the prayer of bail the learned Sessions Judge

has observed that ” not handing over charge of

the amount has been made against the accused

Surendra Paswan and from para 56 and 52 of the

case diary, it transpires that Surendra Paswan

has not made over charge of the amount.”

Mr. Bhupesh Kumar,Additional Public

Prosecutor, appears on behalf of the State.

Having heard learned Counsel for

the party and taking into consideration the

facts and circumstances of the case, I allow

this application and direct that the petitioner
2

abovenamed, in the event of his

arrest/surrender within four weeks, be released

on bail on furnishing personal bond of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of the

Chief Judicial Magistrate, Nalanda in Rajgir

P.S. case No. 52 of 2007,subject to the

conditions as laid down under Section 438(2) of

the Code of Criminal Procedure.

Let a copy of this order be also

forwarded to the District and Sessions Judge,

Nalanda.

(Chandramauli Kr.Prasad,J.)

A.Kumar