IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15003 of 2011
Rohit Kumar @ Deepak Kumar
Versus
The State Of Bihar
-----------
03. 10.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State who is armed with carbon copy of the case
diary.
The petitioner, apprehends his arrest in
connection with Srikrishnapuri P.S. Case No.
05/2011 for the offences under Sections
379/384/420/323/346/493/497/504 of the Indian
Penal Code, is named accused in this case with
allegation of having some undue relationship with
the wife of the informant who has already executed a
deed of agreement to sale a flat on receipt of
substantial amount.
Submission is that just to grab the money
taken in advance, this case has been instituted,
moreover, there is nothing on the part of wife of the
informant to show any material to support the wild
allegation.
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
2
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, Patna, in
connection with Srikrishnapuri P.S. Case No.
05/2011, subject to condition under section 438(2)
of the Code of Criminal Procedure, and additional
condition to attend the court regularly at least for
three 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.)