High Court Patna High Court - Orders

Shyam @ Kari vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Shyam @ Kari vs State Of Bihar on 9 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23845 of 2010
SHYAM @ KARI, sonof Dinesh Kunwar, resident of village - Mahiappa, P.S. Matihani,
District - Begusarai.
                                                                      -------- Petitioner.
                                        Versus
THE STATE OF BIHAR                                              ---- Opposite Party.
                                         -------

02. 09.09.2010 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is named in this case but only on the

statement of apprehended co-accused within whom as

submitted he has lingered terms.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within

four weeks of receipt of the copy of this order, petitioner,

namely, Shyam @ Kari, is directed to be released 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, Begusarai, in connection with Matihani P.S.

Case No. 27/2010, 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,

the liberty shall be deemed to be cancelled.

Rajeev/                                                         (Akhilesh Chandra, J.)