High Court Patna High Court - Orders

Towquirul Haque @ Taikurul Haque @ … vs The State Of Bihar on 12 October, 2010

Patna High Court – Orders
Towquirul Haque @ Taikurul Haque @ … vs The State Of Bihar on 12 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.22268 of 2010

                 TOWQUIRUL HAQUE @ TAIKURUL HAQUE @ TAUKIRUL HAQUE
                 S/O RAISUL HAQUE R/O MOHALLA PATHAN TOLI, NEAR
                 MASZID, P.O & P.S. AND DISTRICT AURANGABAD.
                                               --PETITIONER

                                            Versus

                 THE STATE OF BIHAR                   --OPP. PARTY



3   12.10.2010

Heard learned counsel for the petitioner and

learned Additional Standing Counsel for the State.

Petitioner is named accused in this case being

Kirana Dealer from whose shop Arhar Daal was seized and

on examdination some extra colour was found.

Considering the facts and circumstances, the

petitioner, in the event of his arrest or surrender within four

weeks from today, is directed to be enlarged on bail on his

furnishing bonds of Rs.10,000/- (Rupees ten thousand) with

two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Aurangabad, in G.O.C. Case no.

31 of 2005 subject to the conditions laid down in Section

438(2) of the Code of Criminal Procedure with additional

condition that the petitioner shall remain present before the

court below on each and every date till disposal of the case.
2

If the petitioner fails to remain present on two consecutive

dates without any reasonable explanation the privilege

granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad