High Court Patna High Court - Orders

Dilip Thakur vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Dilip Thakur vs State Of Bihar on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28775 of 2010
                                   DILIP THAKUR
                                      Versus
                                 The STATE OF BIHAR
                                      ------

2/ 24.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

The matter is serious in the sense that to what extent a

lady can go for having a job. She gave money for bribe came in

sexual relation with the petitioner and now, intending to see him

behind the Bar may never be justified for refusal of anticipatory bail.

Accordingly, prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Bagaha (Pathkhauli) P.S. Case No. 144 of 2010

above named petitioner shall be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of A.C.J.M., Bagaha, (West

Champaran) Bettiah subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)