IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7058 of 2011
UPENDRA KUMAR @ UPENDRA SAO
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
414 and 120(B) of the Indian Penal Code.
It is alleged that one stolen
vehicle was recovered from Garage of one
Ajay which was taken to Garage by Manoj
Kumar. In the statement of Manoj Kumar the
name of the petitioner sprang up.
It is submitted by the learned
counsel for the petitioner that the
petitioner has no criminal antecedent.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Barachatti P.S. Case No. 59
of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
2
of the learned S.D.J.M., Sherghati,
District-Gaya, subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
The bail of the petitioner will be
provisionally accepted which will be
confirmed by the learned court below on
verification of the fact that the petitioner
has no criminal antecedent.
U. K. ( Dinesh Kumar Singh, J)