IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27658 of 2010
1. Yogendra Thakur @ Yogendra Sharma, son of Harihar Thakur
2. Birendra Thakur @ Birendra Sharma, son of Harihar Thakur
Both are resident of village - Chetan Parsa, P.S. - Parsa, District - Saran.
----------- Petitioners.
Versus
THE STATE OF BIHAR ------- Opposite Party.
-------
02. 07.10.2010 Heard learned counsel for the two petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in the complaint case carry
allegation that by executing some deed they have cheated the
complainant. The matter related to civil suit.
Considering the facts and circumstances of the case, in the
event of their arrest/surrender before the court below within four
weeks of receipt of the copy of this order, petitioners, namely,
Yogendra Thakur @ Yogendra Sharma and Birendra Thakur @
Birendra Sharma, are directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of Sri Amit Kumar Pandey,
Judicial Magistrate, 1st Class, Chapra, in connection with Complaint
Case No. 3038 of 2009 corresponding to Tr. No. 975/2010, subject to
condition laid down under Section 438(2) of the Criminal Procedure
Code with additional condition to remain physically present before the
court below on each and every date at least for one year or till
disposal of the case whichever is earlier, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)