High Court Patna High Court - Orders

Krishna Kumar Thakur &Amp; Ors vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Krishna Kumar Thakur &Amp; Ors vs State Of Bihar on 25 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.26485 of 2010
                     1. Krishna Kumar Thakur
                     2. Ram Kumar Thakur
                     3. Deepak Kumar Gupta
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2. 25. 08. 2010. Learned counsel for the petitioners is permitted to

withdraw the application as against Petitioner Nos. 1 and 2 as they

have been arrested during the pendency of this application.

Permission is accorded.

Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Jainagar P.S. Case No. 43 of 2010 (G.R. No. 668/10) registered

under Sections 420,406, 323 and 504 of the Indian Penal Code.

Money if is paid is for job by illegal means liability is

fixing upon giver/complainant also and then statement of the

complainant amounts to confession basing which refusal of

anticipatory bail is not justified.

In the facts and circumstances of the case, the above

named petitioner namely, Deepak Kumar Gupta, in the event of his

arrest or surrender within a period of one month from today, 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 the Chief Judicial Magistrate, Madhubani, in

connection with Jainagar P.S. Case No. 43 of 2010, G.R.No. 668/10,

subject to the conditions as laid down under Section 438 (2) of

Cr.P.C.

            m.p.                                 ( Mandhata Singh, J.)