IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32272 of 2011
======================================================
1. Tilkeshwar Yadav
2. Chhotelal Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 15-10-2011 Heard learned counsels for the petitioners and the State.
The petitioners are apprehending their arrest in a complaint
case in which cognizance has been taken under Section 365 of the
Indian Penal Code.
The accusation is that the complainant’s son went in the
company of this petitioner. Initially, the complaint case was
lodged in the year 2004 which came to be registered as a police
case. During the investigation, the accusation was found false and
final form was submitted but on protest, the cognizance has been
taken.
Considering the fact that police found the accusation false
during the investigation against these petitioners, let the above
named petitioner be released on anticipatory bail in the event of
his arrest or surrender before the learned court below within a
period of twelve weeks from today, on furnishing the bail bond of
Rs. 10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of learned Sub-divisional Judicial
Magistrate, Madhepura in connection with Complaint Case No.
1284/2009 subject to the conditions as laid down under Section
438(2) of the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-