IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.26502 of 2011 Nawal Rai@ Nawal Kishore Prasad Yadav, son of Brij Raj Rai, resident of village - Romarpur Bendi, P.S. - Piprahi, District - Sheohar. --------- Petitioner. Versus The State of Bihar -------Opposite Party *****
For the petitioner : Mr. Md. Sharfuddin, Adv.
For the State : Mr. Lalan Kumar, APP
*****
02. 05.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Piprahi P.S. Case No.
37 of 2011, pending in the court of S.D.J.M.,
Sitamarhi, is one of the named accused in this case
relating to some disturbance in election for the post of
Mukhiya.
Submission is that he carries no specific
allegation, his name emerged only on disclosure by co-
apprehended accused who has been enlarged on bail
and similarly situated circumstances others have also
been granted the privilege by a Bench of this Court.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
2
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 S.D.J.M.,
Sitamarhi, in connection with Piprahi P.S. Case No.
37 of 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 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.)