Calcutta High Court (Appellete Side)
448/376/511/323/34 Of The Indian Penal ... vs In Re: Palu Sk on 13 November, 2019
1 13.11.2019
Sl No.112 AP CRM 10407 of 2019 In Re: An application for anticipatory bail under Section 438 of the Code of Criminal Procedure filed on 11.11.2019 in connection with Kandi Police Station Case No. 327 of 2016 dated 02.05.2016 under Sections 448/376/511/323/34 of the Indian Penal Code.
And In Re: Palu Sk.
... ... Petitioner.
Mr. Manas Kumar Das, ... for the petitioner.
Mr. Iqbal Kabir ... ... for the State.
It is submitted on behalf of the petitioner that he is not the principal accused and he has been falsely implicated in the instant case.
Learned lawyer for the State opposes the prayer for anticipatory bail. Having considered the materials on record and keeping in mind the extent of complicity of the petitioner in the alleged crime, we are inclined to grant anticipatory bail to the petitioner.
Accordingly, we direct that in the event of arrest, the petitioner be released on bail upon furnishing a bond of Rs.10,000/- (Rupees Ten Thousand Only), with two sureties of like amount each, to the satisfaction of the arresting officer and also be subject to the conditions as laid down under Section 438(2) of the Code of Criminal Procedure, 1973 and on condition that the petitioner shall appear before the court below and pray for regular bail within a period of four weeks from date.
The application for anticipatory bail is, thus, disposed of. (Manojit Mandal, J.) (Joymalya Bagchi, J.)