Bimal Thakur vs The State Of Bihar on 13 January, 2011

0
64
Patna High Court – Orders
Bimal Thakur vs The State Of Bihar on 13 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1076 of 2011
                   Bimal Thakur, Son of Ram Bharosh Yadav, resident of
            village Padampur, P.S. Bihra, District - Saharsa
                                                             ..... Petitioner
                                            Versus
                       THE STATE OF BIHAR ... Opposite Party
                                          -----------

For the petitioner : Mr. Shiv Shankar Sharma, Advocate
For the State : Mrs. Anita Kumar, A.P.P.

—-

2 13.01.2011 Heard learned counsel for the petitioner and the

State.

The petitioner apprehend his arrest in a case

registered for offences punishable under sections 406,

408, 420, 467, 468, 384, 120B of the Indian Penal Code.

It is submitted on behalf of the petitioner that

he is not named in the first information report and there

is no allegation against him for mis-appropriation of the

fund of the Indira Awas Yojna. However, it is

submitted that during the course of interrogation, it has

been stated by one of the beneficiaries that some rupees

has been given by him to the petitioner for the purposes

of opening account.

Having considered the facts and the

circumstances of the case, let the abovenamed petitioner,
2

namely, Bimal Thakur in the event of arrest or

surrender by him within four weeks, be enlarged on bail

on his furnishing bail bonds of Rs.10,000/-(Rupees Ten

Thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Saharsa,

in connection with Bihra P.S. Case No. 102 of 2009,

subject to the conditions laid down under Section 438(2)

of the Code of Criminal Procedure.

Spd/-                          ( Dr. Ravi Ranjan, J.)
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here