High Court Patna High Court - Orders

Pappu Thakur vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Pappu Thakur vs The State Of Bihar on 15 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA

                                      Cr.Misc. No.20623 of 2011

                    Pappu Thakur S/o Mahadeo Thakur, R/o
                    Village-Satwariya, P.S. Sathi, District-
                    West Champaran.
                                               --Petitioner

                                         Versus

                     The State Of Bihar                 --Opp.Party


2   15.07.2011

Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this Case

with allegation of withdrawing the money from Bank by

impersonating the complainant through another lady.

However, it is pointed out that parties have already entered

into compromise. Now, the informant has received the

amount and no longer intends to continue with the case.

Learned Additional Public Prosecutor specifically

pointed out contents of the paragraph 2 of the compromise

petition and submits that under some confusion this

compromise petition appears to have been filed.

Considering the facts and circumstances, subject to

the informant appearing as a witness before the court below

with some documentary evidence of her identification and

further fully understanding the contents and implication
2

specially of paragraph 2, accepts factum of compromise, the

petitioner, in the event of arrest or surrender within four

weeks of communication of the order, is directed to be

enlarged on bail on furnishing bonds of Rs.10,000/- (Rupees

ten thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Bettiah, at West

Champaran, in Sathi P.S. Case no. 110 of 2009, subject to the

conditions laid down in Section 438(2) of the Code of

Criminal Procedure with additional condition that the

petitioner shall remain present before the court below on each

and every date till disposal of the case. If the petitioner fails

to remain present on two consecutive dates without any

reasonable explanation the privilege granted shall be deemed

to be cancelled.

A.Ahmad                          ( Akhilesh Chandra, J.)