IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20444 of 2011
Deepak Kumar
Versus
The State Of Bihar
-----------
02/- 15/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
In this case petitioner’s name emerged during
investigation, whereas the two named accused having direct
allegations have already been granted the privilege by a Bench of this
Court, vide order dated 22.12.2009 passed in Cr. Misc. No. 38012 of
2009.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the petitioner, namely, Deepak Kumar, 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, Nawadah, in connection with Hisua P.S. Case No. 65 of
2009, 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 three years 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.
Praveen/- ( Akhilesh Chandra, J.)