High Court Patna High Court - Orders

Rajesh Kumar @ Rajesh & Anr vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Rajesh Kumar @ Rajesh & Anr vs The State Of Bihar on 29 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.25954 of 2011
                  1. Rajesh Kumar @ Rajesh, S/o - Amirak Singh
                  2. Sudhir Kumar @ Sudhir, son of Girija Yadav
                    Both are resident of village Bara, P.S. - Roh, District -
                  Nawada.
                                                            ------ Petitioners.
                                          Versus
                The State of Bihar                  ----Opposite Party
                                             ----

02. 29.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the

State.

The petitioners, apprehending their arrest

in connection with Roah P.S. Case No. 3/2011,

pending in the court of Chief Judicial Magistrate,

Nawada, are named accused in this with allegation

of demanding some amount prior to shifting of

transformer of electric lines.

Submission is that neither any amount

was paid nor demanded and also the petitioners

have clean antecedent.

If it is so, considering the facts and

circumstances of the case, in the event of their

arrest or surrender within a period of four weeks, let

the above-named petitioners be enlarged on bail on

furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) each with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Nawada, in connection with Roah P.S.
2

Case No. 3/2011, subject to condition under section

438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly at

least for three 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.)