IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24033 of 2008
SUNIL KUMAR @ SUNIL KUMAR KOMAL
Versus
STATE OF BIHAR
-----------
2 14.07.2008 Heard the parties.
Petitioner is apprehending his arrest in Bodhgaya P.S.Case No.
42/05 for the offences alleged to have been committed under section 406/420
of the Indian Penal Code.
It has been submitted on behalf of the petitioner that there is
absolutely no allegation has been attributed against this petitioner, however,
during investigation in order to implicate the petitioner it has been recorded in
the case diary that there is complicity of this petitioner in withdrawing the
money from the bank account. It is further submitted that on perusal of the
compromise petition filed by the informant contained at Annexure-2 it
appears that it has been categorically denied that this petitioner was involved
in any way, but due to certain misunderstanding the case was filed and the
matter has been sorted out amongst themselves.
Considering the submissions as noticed above and on perusal of the
first information report as well as the averments made in the petition as also
the materials brought on record, it is directed that in the event of arrest or
surrender within a period of four weeks, the petitioner, Sunil Kumar alias
Sunil Kumar Komal be released on bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Gaya, in connection with
Bodhgaya P.S.Case No. 42 of 2005 subject to the conditions laid down under
section 438(2) of the Code of Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)
-2-