IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1076 of 2011
Bimal Thakur, Son of Ram Bharosh Yadav, resident of
village Padampur, P.S. Bihra, District - Saharsa
..... Petitioner
Versus
THE STATE OF BIHAR ... Opposite Party
-----------
For the petitioner : Mr. Shiv Shankar Sharma, Advocate
For the State : Mrs. Anita Kumar, A.P.P.
—-
2 13.01.2011 Heard learned counsel for the petitioner and the
State.
The petitioner apprehend his arrest in a case
registered for offences punishable under sections 406,
408, 420, 467, 468, 384, 120B of the Indian Penal Code.
It is submitted on behalf of the petitioner that
he is not named in the first information report and there
is no allegation against him for mis-appropriation of the
fund of the Indira Awas Yojna. However, it is
submitted that during the course of interrogation, it has
been stated by one of the beneficiaries that some rupees
has been given by him to the petitioner for the purposes
of opening account.
Having considered the facts and the
circumstances of the case, let the abovenamed petitioner,
2
namely, Bimal Thakur in the event of arrest or
surrender by him within four weeks, be enlarged on bail
on his furnishing bail bonds of Rs.10,000/-(Rupees Ten
Thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Saharsa,
in connection with Bihra P.S. Case No. 102 of 2009,
subject to the conditions laid down under Section 438(2)
of the Code of Criminal Procedure.
Spd/- ( Dr. Ravi Ranjan, J.)