IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21383 of 2011
Randhir Kumar, son of Ramnandan Prasad, resident of village -
Chakdiwan, P.O. & P.S. - Sheikhpura, District - Sheikhpura.
--------- Petitioner.
Versus
The State Of Bihar -----Opposite Party
*******
02. 25.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Supplementary affidavit has been filed on
behalf of the petitioner.
The petitioner apprehends his arrest in
connection with Complaint Case No. 107C/2006 for
the offences under Sections 323/418/420/504 of the
Indian Penal Code, pending in the court of Additional
Chief Judicial Magistrate, Lakhisarai.
The petitioner is solitary named accused in
this complaint case relating to some commercial
transaction between the parties.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within
a period of four weeks, let the above-named petitioner
be enlarged on bail on furnishing bail bond of sum of
Rs. 10,000/- (ten thousand only) with two sureties of
the like amount each to the satisfaction of Additonal
Chief Judicial Magistrate, Lakhisarai, in connection
with Complaint Case No. 107C of 2006, subject to
2
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the
court regularly at least for three years or till disposal
of the case, whichever is earlier and in the event of
failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/