High Court Patna High Court - Orders

Bir Chandra Singh vs State Of Bihar on 27 September, 2010

Patna High Court – Orders
Bir Chandra Singh vs State Of Bihar on 27 September, 2010

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26978 of 2010

BIR CHANDRA SINGH, Son of Late Deo Nandan Singh, Resident of Village Baburban, P.S.
Baruraj, District Muzaffarpur.

……….Petitioner
Versus
THE STATE OF BIHAR
……..Opposite Party

02/- 27-09-2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is named accused in this case carries

allegation that in the alleged official discharge of duties by

his son and co-accused, petitioner being father was also

present when a sum of Rs. 85,000/- was advanced for

particular work which could not be done. There is nothing

more specific against the petitioner.

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, Bir Chandra Singh, 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 Sub-Divisional Judicial Magistrate,

Sikarahana, East Champaran at Motihari in connection

Dhaka P.S. Case No. 141 of 2009, subject to condition laid
-2-

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, the liberty shall be

deemed to be cancelled.

Praveen                                     (Akhilesh Chandra, J.)