High Court Patna High Court - Orders

Munna Kumar vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Munna Kumar vs The State Of Bihar on 18 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20662 of 2011
                                   Munna Kumar
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 18/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this case with

general allegation of being member of a mob lodging protest against

non-installation of a transformer in their locality in spite of its

availability. Further, there is general allegation of putting fire and

getting some important paper and materials.

Considering the facts and circumstances of the case and

general allegation, in the event of his arrest/surrender before the court

below within four weeks, let the petitioner, namely, Munna Kumar, be

enlarged 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

Additional Chief Judicial Magistrate, Danapur, Patna, in connection

with Danapur P.S. Case No. 214 of 2010, subject to condition laid

down under Section 438 (2) of the Criminal Procedure Code with

additional condition to remain physically present before the court

below on each and every date at least for three years or till disposal of

the case, whichever is earlier, in case of failure on two consecutive

dates, without giving any reasonable explanation, the liberty granted

shall be deemed to be cancelled.

       Praveen/-                                ( Akhilesh Chandra, J.)