IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41196 of 2010
DHARMVIR KAHAR SON OF TRIVENI KAHAR
Versus
STATE OF BIHAR
-----------
2. 18.11.2010. Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
The petitioner is in custody in
connection with Bhabhua P.S.Case No.323 of 2010
for the offence punishable under sections 379
and 411 of the Indian Penal Code.
Taking into consideration the
submissions of the learned counsel that for the
alleged recovery of battery, the petitioner
having a clean antecedent, was arrested on
6.8.2010 and since then he is in custody, let
the petitioner Dharmvir Kahar be released on
bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Kaimur at Bhabhua in
connection with Bhabhua P.S.Case No.323 of
2010, subject to the condition that the
father/mother of the petitioner shall stand as
one of the bailors for the petitioner and who
shall be under a duty to inform the court below
2
in case this petitioner after his release in
the present case is named or is found involved
in any further case of similar nature and
whereupon the court below shall be at liberty
to cancel the bail bond of the petitioner and
take him into custody on grounds of misuse.
(Jyoti Saran,J.)
ahk