High Court Patna High Court - Orders

Dharmendra Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Dharmendra Kumar vs The State Of Bihar on 28 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.32042 of 2011
                                  Dharmendra Kumar
                                           Versus
                                   The State Of Bihar
                                         -----------

2. 28.09.2011 Heard learned counsel for the petitioner

and the State.

The allegations are under Sections 379,

406 and 420 of the Penal Code for having duped his

own friend by misuse of the formers A.T.M. card.

The petitioner has been identified in the C.C. T.V.

installed at the A.T.M premises. The allegation

relates to Rs. 1,59,000/-.

Learned counsel for the petitioner submits

that he has undergone one year and six months of

custody. The petitioner is 20 years of age and has

no antecedent. Exposing him to the rigours of being

in custody may deny him the opportunity for self

improvement.

Let the petitioner above named be enlarged

on bail on furnishing bail bonds of Rs. 25,000/-

(twenty five thousand) with two sureties of the like

amount each to the satisfaction of the Chief Judicial

Magistrate, Lakhisarai in connection with Lakhisarai

P.S. Case No. 145 of 2010 (G.R. No. 329 of 2010).

Both the sureties must be his mother and

father respectively whose photographs and proof of
2

residence shall be appended to the bail bonds to be

verified through local police before final acceptance.

The petitioner is bound to remain physically present

on each date in the trial unless for specified reasons

the Court below in its discretion permits his

exemption on any particular date or dates.

P. Kumar                                    ( Navin Sinha, J.)