High Court Patna High Court - Orders

Arbind Thakur vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Arbind Thakur vs The State Of Bihar on 18 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20720 of 2011
                            Arbind Thakur
                                Versus
                          The State Of Bihar
                               -----------

02. 18.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Bakhtiyarpur P.S. Case No.

160/2010, for the offences under Sections 392 and

411 of the Indian Penal Code, pending in the court of

Chief Judicial Magistrate, Saharsa.

In this case instituted against unknown,

petitioner’s name emerged appearing in extra judicial

confession of one Rajesh Sharma. Petitioner, as

stated, has clean antecedent.

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 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, Saharsa, in connection with

Bakhtiyarpur P.S. Case No. 160/2010, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the
2

court regularly at least for two 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.)