IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.31708 of 2010 RAM SUBHAG TIWARI @ RAM SUBHAG BHAGAT, SON OF LATE JAG DAYAL TIWARY, RESIDENT OF VILLAGE BISHUNPURA, P.S. UDWANT NAGAR, DISTRICT BHOJPUR, ARA(BIHAR). Versus THE STATE OF BIHAR . With Cr.Misc. No.34137 of 2010 LAL BAHADUR BHAGAT, SON OF RAMASHISH BHAGAT, RESIDENT OF VILLAGE BISHUNPURA, P.S. UDWANT NAGAR, DISTRICT BHOJPUR, ARA(BIHAR) . Versus THE STATE OF BIHAR . -----------
04. 22.12.2010 Heard learned counsel for the petitioners and the
State.
Petitioners are apprehending their arrest in
connection with a complaint case registered for the
offences under Sections 420, 467,468, 471, 120B/34 of
the Penal Code. They are named in the complaint along
with four others, including Brij Nandan Tiwary and his
wife Kalawati Devi, who are alleged to have defrauded the
complainant of the amount deposited by her father for
the benefit of the complainant by cleverly removing the
photograph, which was attested by petitioner Ram
Subhag Tiwari @ Ram Subhag Bhagat. It is submitted on
behalf of the petitioners that Kalawati Devi has agreed to
pay back the amount and such fact is noted in the order
of the Sessions Judge.
In view of the aforesaid submission of the
-2-
counsel for the petitioners, let petitioners named above
ensure appearance of Kalawati Devi and her husband
Brij Nandan Tiwary in the court below within 45 days
from the date of receipt of this order in the court below
and ensure refund of the amount to the complainant and
thereafter be admitted to the privilege of bail on
furnishing bail bonds of Rs.5,000/- (Five thousand) each
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bhojpur, Ara in
connection with Complaint Case No.1926(C) of 2008,
Bihian P.S. Case No.78 of 2009, subject to the conditions
as laid down under Section 438(2) of the Cr.P.C. Until
expiry of 45 days from the date of receipt of this order in
the court below, no coercive steps be taken against the
petitioners.
(V.N. Sinha, J.)
Rajesh/