High Court Patna High Court - Orders

Alamgir Khan vs State Of Bihar &Amp; Anr on 14 July, 2008

Patna High Court – Orders
Alamgir Khan vs State Of Bihar &Amp; Anr on 14 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24029 of 2008
                                     ALAMGIR KHAN
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

2 14.07.2008 Heard the parties.

Petitioner is apprehending his arrest in Complaint Case

No. 856 of 2001 for the offences alleged to have been committed

under section 420/406/120B of the Indian Penal Code.

It has been submitted on behalf of the petitioner that the

present case has been filed mainly to harass the petitioner on false and

imaginary allegations. It is further submitted that the allegation of the

complainant to the effect that money was given to this petitioner for

executing the sale of land which he refused gets falsified as no steps

has been taken under the civil law.

Considering the submissions as noticed above and on

perusal of the complaint petition as well as the averments made in the

petition as also the materials brought on record, it is directed that in

the event of arrest or surrender within a period of four weeks, the

petitioner, Alamgir Khan be released on bail on furnishing bail bonds

of Rs. 10,000/- (ten thousand) with two sureties of the like amount

each to the satisfaction of the Sub Divisional Judicial Magistrate,

Kaimur at Bhabhua, in connection with Complaint Case No. 856 of

2001 subject to the conditions laid down under section 438(2) of the

Code of Criminal Procedure.

       Manish/-                               ( Shailesh Kumar Sinha,J.)
 -2-