IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35761 of 2010
VIJENDRA KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2 25.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Allegedly, petitioner deposited forged National
Saving Certificates as earnest money for obtaining Tender.
At the very outset, learned counsel for the
petitioner points out that earlier GRP Police Case No. 29 of
1998 was registered for theft of National Saving Certificates
and during the course of investigation, it came to light that
stolen National Saving Certificates were used by the
petitioner and several other contractors. Petitioner and other
persons moved for anticipatory bail before learned Sessions
Judge and they were allowed privilege of anticipatory bail
but again the instant case was lodged for the same
occurrence. To fortify this fact, learned counsel for the
petitioner drew my attention towards Annexure-3 which is
order dated 20.03.2007 passed by learned Sessions Judge,
Patna in ABP No. 3974 of 2006 and others.
Considering the aforesaid facts and
circumstances, this anticipatory bail petition is allowed. In
the event of arrest/surrender within 30 days from receipt of
the order, the petitioner, namely, Vijendra Kumar Singh shall
2
be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) with two sureties of the like amount each in
connection with Nawanagar P.S. Case No. 173 of 2004 to
the satisfaction of Chief Judicial Magistrate, Buxar subject to
condition as laid down u/S 438(2) of the Cr.P.C,
AKV/- ( Hemant Kumar Srivastava,J.)