IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32743 of 2011
Navin Kumar, Son of Sri Chandra Narain Lal, resident of
Village Pokhrabhira, P.S. Puri, District Sitamarhi, at
present Block Agriculture Officer, Pipra, P.S. Pipra,
District Supaul.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------
02/- 18/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 420, 353, 120(B) of the Indian
Penal Code and Section 7 Essential Commodities Act, is
solitary named accused in this case relating to release of
vehicle, challan of which was subsequently found fake.
Considering the facts and circumstances of the
case and reasons assigned in the impugned order, 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,
Supaul, in connection with Pipra P.S. Case No. 131 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 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.)
Praveen/-