High Court Patna High Court - Orders

Om Prakash Singh vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Om Prakash Singh vs The State Of Bihar on 15 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.26528 of 2011
                      Om Prakash Singh, son of late Tapeshwar Singh, resident of village -
                                     Harka, P.S. - Darihat, District - Rohtas.
                                                                               -------- Petitioner.
                                                     Versus
                   The State of Bihar                                    -----Opposite Party
                                                     ******

For the petitioner : Mr. Sanjay Kumar @ Manu, Adv.

Mr. Santosh Kumar, Adv.

For the State : Mr. Nikesh Kumar Singh, APP
*******

03. 15.10.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Boroon P.S. Case No. 252/2009 for

offences under sections 307 and 34 of the Indian Penal

Code and Section 27of the Arms Act and Section 302

of the Indian Penal Code was further added.

In this case instituted against unknown,

petitioner’s name emerged during investigation, but

only, as submitted, on mere suspicion and there is

absolutely nothing corroborating such submissions.

Learned Additional Public Prosecutor who is armed

with carbon copy of the case diary failed to refute such

submissions.

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, Aurangabad, in connection with Boroon

P.S. Case No. 252/2009, 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.)