IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21937 of 2011
Ajay Singh @ Ajay Yadav, Son of Late Ram Sunder Singh, Resident of Village
Gopigarh, P.S. Akhorhigola, District Rohtas.
--------Petitioner
Versus
The State Of Bihar
-------Opposite Party
-----------
02/- 29/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this case, but
on the disclosure of apprehended co-accused as a person having
kabadi shop where the thieves used to sale the stolen articles.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner 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, Rohtas at Sasaram, in connection with Darihat P.S. Case
No. 7 of 2011, 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 three 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.)