IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42124 of 2010
1. Bipin Singh son of Deoki Singh, and
2. Raswanti Devi wife of Bipin Singh,
Both resident of village- Kahuara, P.S.- Nardiganj, District-
Nawada
--- Petitioners.
Versus
STATE OF BIHAR--- Opp. Party.
-----------
2/ 26-11-2010 Heard the parties.
The petitioners apprehend their arrest in a
criminal prosecution registered under sections 420,
406/34 of the Indian Penal Code. Altogether four persons
including the petitioners have been arrayed in the category
of accused.
Learned counsel for the petitioners submits that
according to F.I.R. vide Annexure-1 itself, accused
Upendra Singh and his wife, Renu Devi, are alleged to have
taken Rs. 10,000/- from the informant as security money
for providing him a job in some private company allegedly
belonging to the petitioners. It is submitted that there is no
material to show that as a matter of fact, money in
question was received by the petitioners or they had any
role for getting the informant cheated by the aforesaid two
accused persons. It is also highlighted that accused
Upendra Singh and accused Renu Devi, who are said to
have played primal role for committing the crime in
question, have already been granted anticipatory bail by a
Bench of this Court in Cr. Misc. Nos. 10366 of 2010 and
2
44042 of 2009, respectively, by order dated 03.05.2010.
In the facts and circumstances of the case, in the
event of their arrest or surrender within a period of four
weeks from today, the above named petitioners shall be
enlarged on bail on furnishing bail bond of Rs. 10,000/-
each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Nawada at
Nawada in connection with Nardiganj P.S. Case No. 65 of
2009, subject to conditions as laid down under section
438(2) Cr.P.C.
( Birendra Prasad Verma, J.)
BTiwary/