High Court Patna High Court - Orders

Upendra Kumar @ Upendra Yadav vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Upendra Kumar @ Upendra Yadav vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24654 of 2008
                        UPENDRA KUMAR @ UPENDRA YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 9.7.2008. Petitioner is not named in the F.I.R. which was registered

for offence under Section 392 of the Indian Penal Code and his name

has transpired in the confessional statement of co-accused.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioner namely Upendra Kumar alias Upendra Yadav

is directed to surrender before the C.J.M. Gaya within four weeks

from today and on his so surrendering he shall be enlarged on bail on

his furnishing bail bond of Rs.10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.Gaya in

connection with Rampur P.S.Case no.113 of 2007 subject to the

condition as laid down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-