High Court Patna High Court - Orders

Vipin Kumar vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Vipin Kumar vs State Of Bihar on 25 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12779 of 2010
                                        VIPIN KUMAR
                      S/O Vidya Singh, R/O Mohalla Chandravanshi Nagar,
                      Mallachchak More, P.S. Jehanabad, Distt. Jehanabad.
                                           ......................Petitioner
                                              Versus
                      THE STATE OF BIHAR................Opp. Party.
                                             -----------

3. 25.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner is languishing in jail since 20.02.2010

in a case registered under Sections 420, 406 / 34 of the Indian

Penal Code.

It is alleged against the petitioner that he along with

one Vidya Singh persuaded the informant to give Rs.1,25,000/-

for getting admission in the engineering college and

consequently the money was deposited in the account of one

Anuj Kumar.

It is submitted by learned counsel for the petitioner

that Anuj Kumar and Vidya Singh have been granted

anticipatory bail vide Cr. Misc. No. 20301 of 2010 on 15.6.2010

and by Cr. Misc. No. 12848 of 2010 on 5.5.2010 respectively.

The certified copies of both the orders have been produced. Let

both the orders be kept on record.

Learned counsel for the informant however submits

that it was the petitioner who actually persuaded to deposit the

money and there are two other cases against the petitioner of the

similar nature.

Considering the fact that the other accused persons
2

have been granted anticipatory bail, let the petitioner be released

on bail in connection with Jehanabad P.S. Case no. 27 of 2010

on furnishing bail bond of Rs. 10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Jehanabad.

It is made clear that if the petitioner fails to appear

during the trial on three consecutive date then the learned trial

court will be at liberty to cancel the bail bond of the petitioner.

Praveen                                  (Dinesh Kumar Singh, J)