IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3061 of 2010
NAVNEET CHOUDHARY @ CHHOTU SINGH, Son of Upendra Choudhary, Resident of
Village Lachhua, P.S. Bathnaha, District Sitamarhi.
........Petitioner
Versus
1.
THE STATE OF BIHAR
2. SOVINDRA RAI, Son of Sri Naimichand Rai, Village Dhanushi, P.S. Dumra, District
Sitamarhi.
……..Opposite Parties
05. 25-10-2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
Petitioner is named accused in this case carries allegation
that on the direction of other co-accused he went to the shop of the
petitioner where some money was paid to him by others and
subsequently he could learnt that more amount was sanctioned in his
name as loan, instead lesser amount was paid. It further appears that
there is petition for compromise with one of the co-accused, namely,
Bholi Rai.
Considering the facts and circumstances of the case, in the
event of his arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioner, namely, Navneet
Choudhary @ Chhotu Singh, is directed to be released 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, Sitamarhi in connection Dumra P.S. Case No. 267 of
2008, subject to condition laid down under Section 438 (2) of the
Criminal Procedure Code with additional condition to remain
-2-
physically present before the court below till disposal of the case, in
case of failure on two consecutive dates, the liberty shall be deemed to
be cancelled.
Praveen (Akhilesh Chandra, J.)