IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20720 of 2011
Arbind Thakur
Versus
The State Of Bihar
-----------
02. 18.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in
connection with Bakhtiyarpur P.S. Case No.
160/2010, for the offences under Sections 392 and
411 of the Indian Penal Code, pending in the court of
Chief Judicial Magistrate, Saharsa.
In this case instituted against unknown,
petitioner’s name emerged appearing in extra judicial
confession of one Rajesh Sharma. Petitioner, as
stated, has clean antecedent.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within
a period of four weeks, let the above-named petitioner
be enlarged on bail on furnishing bail bond of sum of
Rs. 10,000/- (ten thousand only) with two sureties of
the like amount each to the satisfaction of Chief
Judicial Magistrate, Saharsa, in connection with
Bakhtiyarpur P.S. Case No. 160/2010, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the
2
court regularly at least for two years or till disposal of
the case, whichever is earlier and in the event of
failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)