IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24029 of 2008
ALAMGIR KHAN
Versus
STATE OF BIHAR & ANR
-----------
2 14.07.2008 Heard the parties.
Petitioner is apprehending his arrest in Complaint Case
No. 856 of 2001 for the offences alleged to have been committed
under section 420/406/120B of the Indian Penal Code.
It has been submitted on behalf of the petitioner that the
present case has been filed mainly to harass the petitioner on false and
imaginary allegations. It is further submitted that the allegation of the
complainant to the effect that money was given to this petitioner for
executing the sale of land which he refused gets falsified as no steps
has been taken under the civil law.
Considering the submissions as noticed above and on
perusal of the complaint petition as well as the averments made in the
petition as also the materials brought on record, it is directed that in
the event of arrest or surrender within a period of four weeks, the
petitioner, Alamgir Khan be released on bail on furnishing bail bonds
of Rs. 10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of the Sub Divisional Judicial Magistrate,
Kaimur at Bhabhua, in connection with Complaint Case No. 856 of
2001 subject to the conditions laid down under section 438(2) of the
Code of Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)
-2-