IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35109 of 2011
1. Urmila Devi, W/o Late Kamleshwari Malakar
2. Sanjay Malakar, S/o - Late Kamleshwari Malakar
All resident of village -Mirchai Gaili in front of Nil Kamal Jewelery near
Manihari More, P.S. - Sahayak Katihar, District. - Katihar.
--------- Petitioners.
Versus
The State of Bihar -------Opposite Party
*******
03. 22.11.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Compliant Case No. 3286/2010 for
offences under Sections 420/465/467/468/323/504/349
of the Indian Penal Code and under Section 138 N.I.
Act, are named accused in this case complaint case
relating to some transaction and payment of
consideration amount etc.
Submission is that parties have already
settled their dispute and filed petition of compromise
which is pending disposal.
In view of the above, in the event of
complainant appearing before the court below
supporting factum of compromise with his free-will
and consent without and coercion and stood as one of
the bailors, and in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail bond
of sum of Rs. 10,000/- (ten thousand only) each with
two sureties of the like amount each to the satisfaction
of Judicial Magistrate, 1st Class, Katihar, in connection
with Compliant Case No. 3286/2010, 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.
Rajeev/- ( Akhilesh Chandra, J.)