IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30979 of 2011
Jevindra Thakur @ Jevindra Kumar, S/O-Bhairav Thakur
Versus
The State Of Bihar
-----------
03 15.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 08.07.2011 in a case
registered under Sections 406, 420, 467, 468 and 120 B of the Indian
Penal Code.
Although, there is allegation against the petitioner that
he collected the huge amount not only from the informant but also
several other persons in the name of providing job to them but
submission on behalf of the petitioner is that petitioner has been
implicated in this case at the behest of one Suresh Thakur who
happens to be full brother of father-in-law of the petitioner and there
was dispute between father-in-law of the petitioner and the aforesaid
Suresh Thakur. To fortify his contention, he drew my attention
towards the names of persons from whom allegedly, petitioner
collected the amount and submitted that witnesses, namely, Sanjeev
Kumar and Sanjeet Kumar are sons of above stated Suresh Thakur.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Katihar in connection with Katihar Town P.S. Case No.
322 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)