IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21466 of 2011
Vishambhar Nath Giri & Anr.
Versus
The State Of Bihar
-----------
02/- 21/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The two petitioners are named accused in this complaint
case relating to allege non-payment of part consideration of sale-deed
executed two years ago.
Considering the facts and circumstances of the case, in the
event of their arrest/surrender before the court below within four weeks,
let the petitioners, namely, Vishambhar Nath Giri and Durgesh Nath
Giri, be enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, East Champaran, Motihari, in
connection with Complaint Case No. 1038 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 two 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.)