High Court Patna High Court - Orders

Gopal Mukhia vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Gopal Mukhia vs The State Of Bihar on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23226 of 2011
           Gopal Mukhia, Son of Late Raghunath Mukhiya, Resident of Village Himmatpatti
           Mundmala, P.S. Sahebganj, District Muzaffarpur.
                                                                       ---------- Petitioner
                                          Versus
           The State Of Bihar
                                                                  -------- Opposite Party
                                         -----------

02/- 04/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is named accused in this complaint case

arising out of breaking up of negotiation of marriage and refund of

some amount said to have been advanced.

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 Sub-Divisional

Judicial Magistrate, Bettiah, West Champaran, in connection with

Complaint Case No. 431 (C) of 2009, T.R. No. 485 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 of 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.)