IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32469 of 2011
Himanshu Shekhar Sahi @ Putul
Versus
The State Of Bihar
2. 15.10.2011. Heard learned counsels for the
petitioner, complainant and the State.
The petitioner is apprehending his
arrest in complaint case in which cognizance
has been taken under Sections 418, 420 and
120(B) of the Indian Penal Code.
It is alleged that the complainant
was persuading by one Digamber Sharma for
investment in a chit fund on promise of
considerable return for which cheque was
given by the complainant to Digamber Sharma
and subsequently the complainant received
maturity amount through cheque which got
bounced. It is alleged against the
petitioner that Digamber Sharma intruduced
the petitioner as brother-in-law and office
bearer of organization.
Learned counsel for the complainant
submits that through Digamber Sharma they
all have cheated the complainant.
Considering the fact that thrust of
accusation is against Digamber Sharma, let
the petitioner, above named, be released on
2
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with complaint case no. 2419 of
2009 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned S.D.J.M., Gopalganj, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)