High Court Patna High Court - Orders

Vijay Bhushan Sharma vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Vijay Bhushan Sharma vs State Of Bihar on 6 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30509 of 2010
                               VIJAY BHUSHAN SHARMA
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 06.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner allegedly entered informant’s house for

committing crime including theft caught also but was rescued by

Mukhiya of Panchayat is defended, rather submitted that informant’s

indulgence in sale and purchase of illegal wine while was objected,

this false case is lodged.

Taking that into consideration, prayer of the petitioner

for grant of anticipatory bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Bibhutipur P.S. Case No. 81 of 2010 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Samastipur subject to the conditions as

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

shail                                             (Mandhata Singh, J.)