High Court Patna High Court - Orders

Mohiuddin vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Mohiuddin vs The State Of Bihar on 20 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.15831 of 2011
                                         Mohiuddin
                                            Versus
                                    The State Of Bihar
                               ----------------------------------

03. 20.09.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Amdabad P.S. Case No. 103/2010 for

offences under Section 406 of the Indian Penal Code, is

one of the named accused in this case relating to some

agreement for transfer of a piece of land advancement

of money still refusal to execute the deed. Submission

is that remedies lies elsewhere. Moreover, parties have

entered into compromise, accordingly, petition under

due signatures has been filed.

Considering the facts and circumstances of

the case, in the event of informant appearing before the

court below accepting settlement of dispute by filing

compromise with his free will and consent without any

coercion and also stood as one of the bailors, and in the

event of his arrest or surrender within a period of four

weeks, let the above-named petitioner be enlarged on
bail on furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Katihar, in connection with Amdabad P.S. Case No.

103/2010, subject to condition under section 438(2) of

the Code of Criminal Procedure, and additional

condition to attend the court regularly till disposal of

the case, in the event of failure on two consecutive

dates, without any reasonable explanation, the privilege

granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Rajeev/-