High Court Patna High Court - Orders

Shakti Pratap Singh & Harsh Singh vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Shakti Pratap Singh & Harsh Singh vs The State Of Bihar on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.15874 of 2011
                            Shakti Pratap Singh & Harsh Singh
                                            Versus
                                    The State Of Bihar
                               ----------------------------------

04. 15.09.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Arrah Nawada P.S. Case No.

145/2010 for offences under section 420 of the Indian

Penal Code, is solitary named accused in this case with

allegation of taking Rs. 80,000/- in two installments

from the informant in the garb of getting him employed

in HDFC Bank. But, appointment letters handed over

to the informant was found fake.

Submission is that there is no material to

support the allegation. Moreover, under similarly

situated case petitioner has been granted privileged by

a Bench of this court vide order dated 22.07.2011

passed in Cr. Misc. No. 24221/2011.

Considering the facts and circumstances of

the case, 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, Bhojpur at Arrah, in connection with Arrah

Nawada P.S. Case No. 145/2010, subject to condition

under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly at least for three years or till disposal of the

case, whichever is earlier and in the event of failure on

two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to

be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)