High Court Patna High Court - Orders

Yogendra Sah vs State Of Bihar on 19 February, 2011

Patna High Court – Orders
Yogendra Sah vs State Of Bihar on 19 February, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.37544 of 2010

                  YOGENDRA SAH SON OF LATE FIRANGI SAH, RESIDENT OF
                  VILLAGE- HARIYAN CHAPRA, P.S. RUPDIH, P.S.- MOTIHARI
                  MUFASSIL, DISTRICT- EAST CHAMPARAN.
                                                   .. PETITIONER.
                                            Versus

                                            THE STATE OF BIHAR
                                                   -----------

2. 19.02.2011 Petitioner is apprehending his

arrest in connection with Motihari Town

P.S. Case No. 172 of 2002 registered

for the offences under section 406, 420

of the Penal Code lodged alleging

breach of trust against Akhileshwar

Prasad and others. Petitioner is also

named in the first information report and

he appears to be the identifying witness

over the loan document.

Let the petitioner, above named,

surrender in the court below within four

weeks from the date of receipt of a copy

of this order in the court below and

thereafter he be admitted to the privilege

of bail on furnishing bail bond of Rs.

5,000/-(five thousand) with two sureties

of the like amount each to the

satisfaction of Chief Judicial Magistrate,
2

Motihari, in connection with Motihari

Town P.S. Case No. 172 of 2002,

subject to the conditions as laid down

under section 438(3) Cr.P.C.

( V.N. Sinha, J.)
Ibrar/-