IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26853 of 2011
1. Shiv Chandra Ram, S/o - Late Anup Ram, Panchayat
Secretary, village Kaushalpatti, Panchyat Ramnagar,
posted Supaul Block,
2. Ratan Singh, S/o - Trivedi Singh, Village - Malhi
Gramin, P.S. & District - Supaul.
---------- Petitioners.
Versus
The State Of Bihar ------Opposite Party.
*****
02. 06.09.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners, apprehending their
arrest in connection with Supaul P.S. Case No.
12/2011, pending in the court of Chief Judicial
Magistrate, Supaul, are named accused in this case
with allegation of realizing Rs. 5/- or 10/- in place of
Rs. 2/- fixed for the coupons .
Submission is that in fact persons who were
not available and the coupons issued in their names
have been returned to the authorities and there was no
such demand.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Supaul, in connection with Supaul P.S.
Case No. 12/2011, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)