IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20623 of 2011
Pappu Thakur S/o Mahadeo Thakur, R/o
Village-Satwariya, P.S. Sathi, District-
West Champaran.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 15.07.2011
Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this Case
with allegation of withdrawing the money from Bank by
impersonating the complainant through another lady.
However, it is pointed out that parties have already entered
into compromise. Now, the informant has received the
amount and no longer intends to continue with the case.
Learned Additional Public Prosecutor specifically
pointed out contents of the paragraph 2 of the compromise
petition and submits that under some confusion this
compromise petition appears to have been filed.
Considering the facts and circumstances, subject to
the informant appearing as a witness before the court below
with some documentary evidence of her identification and
further fully understanding the contents and implication
2
specially of paragraph 2, accepts factum of compromise, the
petitioner, in the event of arrest or surrender within four
weeks of communication of the order, is directed to be
enlarged on bail on furnishing bonds of Rs.10,000/- (Rupees
ten thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bettiah, at West
Champaran, in Sathi P.S. Case no. 110 of 2009, subject to the
conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioner shall remain present before the court below on each
and every date till disposal of the case. If the petitioner fails
to remain present on two consecutive dates without any
reasonable explanation the privilege granted shall be deemed
to be cancelled.
A.Ahmad ( Akhilesh Chandra, J.)