High Court Patna High Court - Orders

Yasin Khan @ Jubbair Akhtar vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Yasin Khan @ Jubbair Akhtar vs The State Of Bihar on 24 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.33005 of 2011
                     YASIN KHAN @ JUBBAIR AKHTAR, SON OF SAIYAD
                     GAFFAR, RESIDENT OF MOHALLA RAILWAY COLONY,
                     NARKATIAGANJ, P.S. SHIKARPUR, DISTRICT WEST
                     CHAMPARAN
                            Versus
                     THE STATE OF BIHAR
                                         ---------------

02. 24.10.2011 Heard learned counsel for the petitioner and

the State.

Petitioner is apprehending his arrest in

connection with a case registered for the offences

under Sections 420, 406, 120B/34 of the Penal Code

and is alleged to have cheated the informant and

others of Rs.70,000/- each for arranging Visa for

them so as to enable them to go to foreign country.

In such circumstances, I am not inclined to

admit the petitioner on bail in the event of arrest. He

is directed to surrender in the court of Chief Judicial

Magistrate, Bettiah, West Champaran in connection

with Shikarpur P.S. Case No.298 of 2010 within four

weeks from the date of receipt of a copy of this order

in the court below and apply for regular bail, which

should be considered on its own merit.

( V. N. Sinha, J.)
Rajesh/