IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26871 of 2011
======================================================
Surendra Kumar, son of late Ram Narain Rai, resident of Tarachak P.S.
Danapur, District, Patna
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
3 04-11-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under sections 272, 273 of
the Indian Penal Code and 47 (A) of the Excise Act, is named
accused in this case with allegation of recovery of wine in huge
quantity from his hut said to have belonging to him.
Submission is that he has no concern with the said hut and is
resident of another village. During investigation also nothing has
emerged against the petitioner even the witnesses has simply stated
the name of the petitioner without any parentage or address.
Learned A.P.P. who is armed with carbon copy of the case
diary fails to refuse such submission.
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 learned Additional
Chief Judicial Magistrate, Danapur (Patna) in connection with
Danapur P.S. Case No. 234 of 2011, subject to condition laid down
2
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 one year 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.
(Akhilesh Chandra, J)
ASHWINI /-