IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26485 of 2010
1. Krishna Kumar Thakur
2. Ram Kumar Thakur
3. Deepak Kumar Gupta
Versus
STATE OF BIHAR
-----------
2. 25. 08. 2010. Learned counsel for the petitioners is permitted to
withdraw the application as against Petitioner Nos. 1 and 2 as they
have been arrested during the pendency of this application.
Permission is accorded.
Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Jainagar P.S. Case No. 43 of 2010 (G.R. No. 668/10) registered
under Sections 420,406, 323 and 504 of the Indian Penal Code.
Money if is paid is for job by illegal means liability is
fixing upon giver/complainant also and then statement of the
complainant amounts to confession basing which refusal of
anticipatory bail is not justified.
In the facts and circumstances of the case, the above
named petitioner namely, Deepak Kumar Gupta, in the event of his
arrest or surrender within a period of one month from today, 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 the Chief Judicial Magistrate, Madhubani, in
connection with Jainagar P.S. Case No. 43 of 2010, G.R.No. 668/10,
subject to the conditions as laid down under Section 438 (2) of
Cr.P.C.
m.p. ( Mandhata Singh, J.)