IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30235 of 2011
Dhanraj Mahto @ Dhannu Mahto, Son of Late Kishori Mahto, resident of
Village Chhoti Pahari, Jakariapur, P.S. Agamkuan, District Patna.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------
02/- 29/09/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections
420, 406, 504 of the Indian Penal Code, is solitary named accused
in this complaint case arising out of execution of a deed, its denial
and on demand of money simple assault. Submission is false
implication.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner 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 Judicial
Magistrate, 1st Class, Patnacity, in connection with C.A. Case No.
239 of 2011, 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 till disposal of the case
and in case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
( Akhilesh Chandra, J.)
Praveen/-