IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26517 of 2011
Priti Sinha, Wife of Bipin Kumar Sinha.
Resident of Village Ramdaspur, P.S. Goraul, District Vaishali.
---------- Petitioner
Versus
The State Of Bihar .
-------- Opposite Party
-------------
02/- 02.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends her arrest in connection with a
case registered for the offence punishable under Sections 406, 409 and
420 of the Indian Penal Code, is named accused in this case being
Mukhiya at the relevant time and during whose period some solar light
(lamps) were installed at different places.
Submission is that on basis of the enquiry report, two
years of after installation one solar light (lamp) stopped functioning.
Moreover, number of solar light (lamps) were installed during her
tenure, but no complain is received.
Considering the facts and circumstances of the case, in
the event of her 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 Additional Chief
Judicial Magistrate, Vaishali at Hajipur, in connection with Goraul
P.S. Case No. 48 of 2011 (G.R. No. 1037 of 2011), 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 till
2
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.)