IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20654 of 2011
Ranjeet Kumar Sao
Versus
The State Of Bihar
-----------
02/- 15/07/2011 Heard learned counsel for the petitioner and Mr. Umesh
Lal Verma learned Additional Public Prosecutor for the State.
In this case, instituted against unknown, petitioner’s
name emerged during investigation as the person at whose house some
stolen articles, like taps, was sold. He on license has a shop to
purchase the kabadi items.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the petitioner, namely, Ranjeet Kumar Sao, be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand only) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Aurangabad, in connection with Aurangabad (T)
P.S. Case No. 421 of 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 two years or till disposal of the case,
whichever is earlier, in case of failure on two consecutive dates,
without giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)