IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32042 of 2011
Dharmendra Kumar
Versus
The State Of Bihar
-----------
2. 28.09.2011 Heard learned counsel for the petitioner
and the State.
The allegations are under Sections 379,
406 and 420 of the Penal Code for having duped his
own friend by misuse of the formers A.T.M. card.
The petitioner has been identified in the C.C. T.V.
installed at the A.T.M premises. The allegation
relates to Rs. 1,59,000/-.
Learned counsel for the petitioner submits
that he has undergone one year and six months of
custody. The petitioner is 20 years of age and has
no antecedent. Exposing him to the rigours of being
in custody may deny him the opportunity for self
improvement.
Let the petitioner above named be enlarged
on bail on furnishing bail bonds of Rs. 25,000/-
(twenty five thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial
Magistrate, Lakhisarai in connection with Lakhisarai
P.S. Case No. 145 of 2010 (G.R. No. 329 of 2010).
Both the sureties must be his mother and
father respectively whose photographs and proof of
2
residence shall be appended to the bail bonds to be
verified through local police before final acceptance.
The petitioner is bound to remain physically present
on each date in the trial unless for specified reasons
the Court below in its discretion permits his
exemption on any particular date or dates.
P. Kumar ( Navin Sinha, J.)