High Court Patna High Court - Orders

Santosh Mishra vs The State Of Bihar on 4 July, 2011

Patna High Court – Orders
Santosh Mishra vs The State Of Bihar on 4 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21011 of 2011
                            Santosh Mishra
                                 Versus
                          The State Of Bihar
                              -----------

02/- 04.07.2011 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 general allegation of

obstructing toll collection by the informant

and snatching the money so collected.

In view of the general allegation, in

the event of his arrest/surrender before the

court below within four weeks of receipt of the

copy of this order, petitioner, namely, Santosh

Mishra, 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 learned Sub-

Divisional Judicial Magistrate, Pupri,

Sitamarhi, in connection with Nanpur P.S. Case

No. 138 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 or
2

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.)
Praveen/-