IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12602 of 2011
Arun Choudhary @ Arun Kumar Choudhary, S/O-Sri Mahadeo Choudhary
Versus
The State Of Bihar
with
Cr.Misc. No.12940 of 2011
Chandra Shekhar Prasad, S/O-Late Satya Narayan Prasad
Versus
The State Of Bihar
-----------
03 12.07.2011 Both the above stated petitions arise out of Pipra
P.S. Case No. 74 of 2005 registered under Sections 420, 409,
467, 468/34 of the Indian Penal Code, and accordingly, both the
above stated petitions are being disposed of by this common
order.
Initially, the informant filed a complaint case which
was converted into the above stated Pipra P.S. Case No. 74 of
2005.
Allegedly, petitioners along with one co-accused
identified fake person and in connivance with the bank official
withdrew near about Rs. 19,000/- from the bank which had been
meant for beneficiaries of Indira Awas Yojna. Admittedly, at the
relevant time petitioner in Cr. Misc. No. 12940 of 2011 was
Mukhiya whereas petitioner in Cr. Misc. No. 12602 of 2011 said
to be henchman of the above stated Mukhiya.
In course of hearing, learned Additional Public
Prosecutor appearing for the State fairly conceded this fact that
when thumb impression of petitioner in Cr. Misc. No. 12940 of
2011 was tallied with the thumb impression appeared on the
paper, it was found that petitioner in Cr. Misc. No. 12940 of
2
2011 had identified genuine person.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners be released
on bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)
each with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Supapul in connection with Pipra
P.S. Case No. 74 of 2005.
Shahzad ( Hemant Kumar Srivastava, J.)