IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28775 of 2010
DILIP THAKUR
Versus
The STATE OF BIHAR
------
2/ 24.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
The matter is serious in the sense that to what extent a
lady can go for having a job. She gave money for bribe came in
sexual relation with the petitioner and now, intending to see him
behind the Bar may never be justified for refusal of anticipatory bail.
Accordingly, prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Bagaha (Pathkhauli) P.S. Case No. 144 of 2010
above named petitioner shall be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of A.C.J.M., Bagaha, (West
Champaran) Bettiah subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)