High Court Patna High Court - Orders

Manik Singh vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Manik Singh vs The State Of Bihar on 1 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.22992 of 2011

        Manik Singh, Son of Bharat Singh, Resident of Village Narayanpur, P.S. Kahalgaon,
        District Bhagalpur.
                                                                           ---------- Petitioner
                                          Versus
        The State Of Bihar
                                                                      -------- Opposite Party
                                         -----------

02/- 01/08/2011 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 allegation of demanding Rs. 10,000/- and damaging some

under going construction. However, as submitted, the parties

have already settled their dispute and accordingly filed a petition

for compromise. If it is so, on the event of informant appearing

as a witness in support of factum of compromise with his free

will and consent without any coercion and also stood as one of

the bailors, 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 Chief Judicial Magistrate, Bhagalpur, in

connection with, Kahalgaon (NTPC) P.S. Case No. 465 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
2

giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

Praveen/-                         ( Akhilesh Chandra, J.)